Gujarat High Court High Court

Maj.Poonam vs State on 7 September, 2010

Gujarat High Court
Maj.Poonam vs State on 7 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16791/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16791 of 2008
 

 
 
=========================================================

 

MAJ.POONAM
CHATURVEDI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Applicant(s) : 1,MR CHINMAY M GANDHI for Applicant(s) : 1, 
MR
KARTIK PANDYA ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
MR PS CHAMPANERI for Respondent(s) :
3, 
UNSERVED-REFUSED (N) for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
 
ORAL
ORDER

Learned
APP for the State stated that the investigation is virtually over and
if permitted chargesheet may be filed before the trial court.

In
view of the above, it is clarified that the interim order granted by
this Court will not preclude the investigating agency from submitting
chargesheet before the competent Court and a copy thereof may be
produced on record of this case.

S.O.

to 5th October 2010.

(
AKIL KURESHI, J. )

kailash

   

Top