Gujarat High Court High Court

Natvarbhai vs State on 18 October, 2011

Gujarat High Court
Natvarbhai vs State on 18 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2732/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2732 of 2011
 

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

 

NATVARBHAI
JETABHAI DARJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR KP RAWAL ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) : 3
- 5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

According
to learned A.P.P., a regular complaint of the petitioner is as yet
not registered in the police station. Therefore, learned counsel for
the petitioner was asked to see that the petitioner visits the police
station concerned and an appropriate complaint is lodged by him so as
to ensure proper investigation of the alleged offences. S.O. to
08.11.2011.

Sd/-

(
D.H.Waghela, J.)

Sd/-s

(
J.C.Upadhyaya, J.)

(KMG
Thilake)

   

Top