Gujarat High Court High Court

Mukeshbhai vs State on 24 September, 2010

Gujarat High Court
Mukeshbhai vs State on 24 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6209/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6209 of 2010
 

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

 

MUKESHBHAI
NANDLAL KOTAK & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
BM MANGUKIYA for Respondent(s) : 2, 
MS BELA A PRAJAPATI for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/09/2010 

 

ORAL
ORDER

Investigation
is still continued. But it appears that the petitioners are not
available for interrogation. S.O. to 15th October, 2010.
In the meantime, though investigation may be carried out, the
petitioners shall not be arrested without the permission of the
Court. They shall, however, make themselves available before the
Police authorities for recording their statements.

(Akil
Kureshi, J.)

(vjn)

   

Top