Gujarat High Court Case Information System
Print
CR.MA/11470/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11470 of 2010
=========================================================
NANUBHAI
PUNABHAI JALAIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s):1,MR SIKANDER SAIYED for Applicant(s):1,
MR KARTIK
PANDYA ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/09/2010
ORAL
ORDER
Petitioner
is the accused in criminal complaint (Annexure-A) bearing C.R.No.I-44
of 2010 registered before Fatehpura Police Station, Dahod. It is his
case that he is wrongly involved in the offence though no such
offence has been committed by him. So far as investigating agency
has not been able to gather any evidence against the petitioner. All
the offences, if any, have been committed by other person by
fabricating seal and signatures.
I
am sure that the investigating agency shall investigate all the
aspects of the matter including the position of the petitioner and
upon completion of the investigation, shall file appropriate report.
In
view of above observations, learned counsel for the petitioner does
not press this petition keeping all the contentions open to be raised
before appropriate Court at appropriate stage if need so arises.
Petition
stands disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top