Gujarat High Court
Maheshbhai vs State on 12 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/1057/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1057 of 2010
=========================================================
MAHESHBHAI
LAKSHMANBHAI VALAND - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MS
BENAZIR M HAKIM for
Applicant(s): 1, MR MA SAIYAD for Applicant(s): 1,
MR KL PANDYA,
APP for Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2 - 3, 6,
MR HARDIK D MUCHHALA for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that inspite of the earlier order passed by this Court, no
proper action is reported by the Police Inspector Mr. Sindha who was
directed for such purpose. Today, it has been stated that because of
Rathyatra law and order arrangement, the officer is not present. As
a last opportunity, S.O. to 19.07.2010. If the officer is not
present on that day with proper action report, appropriate direction
shall be issued to the Commissioner of Police.
(JAYANT PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top