Gujarat High Court Case Information System
Print
SCR.A/2624/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2624 of
2010
=========================================================
LABHUBHAI
VASHRAMBHAI DAWARA (PATEL) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/01/2011
ORAL
ORDER
Counsel
for the petitioner pointed out that in an order dated 22nd
July 2010 passed in Special Criminal Application No.1340 of 2010,
this Court had observed as under:
“It is the case of
the petitioner that for more than two years thereafter, the Police
has not submitted final report. In the facts and circumstances of the
case, it is expected that the investigation shall be completed
without any further delay, and final report be submitted as
expeditiously as possible, preferably by 30th November
2010.
With
the above observation and direction, petition is disposed of
accordingly. ”
In
view of the above observations and directions, no further order is
required to be passed in the present petition. The petition is
disposed of accordingly.
(Akil
Kureshi, J.)
(vjn)
Top