Gujarat High Court Case Information System
Print
SCR.A/206720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2067 of 2008
=========================================================
KHEMDAS
REVIDAS MARVADI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DEEP D VYAS for
Applicant(s) : 1,
RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 24/10/2008
ORAL
ORDER
Petition
was not pressed with a view to making appropriate representation
before District Superintendent of Police, Panahmahal District so as
to request transfer of investigation from respondent No.2 to any
other officer of equal or higher rank. Without expressing any opinion
on the reasons stated for demanding transfer of investigation, it is
observed that, if and when such representation is made before
District Superintendent of Police, it may be considered and disposed
expeditiously in accordance with law and the result thereof may be
informed to the petitioner. Direct service.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top