Gujarat High Court Case Information System
Print
SCA/11000/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11000 of 2008
=========================================
MANISH
MUKUNDRAI DOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
DP KINARIWALA for Petitioner(s) : 1,
MR P.K. JANI,GOVERNMENT
PLEADER for Respondent(s) : 1,
MR AD OZA for Respondent(s) :
2,
NOTICE SERVED BY DS for Respondent(s) : 3,
MR PR NANAVATI
for Respondent(s) : 4,
MR VH DESAI for Respondent(s) : 5,
MR
BHARAT R PANDYA for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit has been filed on behalf of the Assistant Commissioner of
Police, Crime Branch, Ahmedabad City, showing the progress report.
It appears that charge-sheet has been submitted against seven
accused, and one accused has already been arrested on 14.2.2011.
Taking
into consideration the relevant facts, we allow the parties to
proceed with the matter. The State should file action taken report
with respect to the Officers found guilty.
Post
the matter on 18.4.2011.
(S.J.
Mukhopadhaya, C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top