Gujarat High Court
Parshottambhai vs State on 8 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/288/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 288 of 2011
=========================================================
PARSHOTTAMBHAI
CHHINKUMAL & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
SHITAL R PATEL for
Applicant(s) : 1 - 4.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 - 4.
DS
AFF.NOT FILED (N) for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/04/2011
ORAL
ORDER
Learned
APP Mr.L.R.Pujari submitted that there is ample material which
prima facie established that the petitioner-accused is involved in
the crime and prima facie it is established that the person was
expired in 1963 and so-called will of the said dead person was
executed in 1985. The learned APP further submitted that the
investigation is at preliminary and at a crucial stage. At the
request of learned advocate Mr.Shital Patel for the petitioners, the
matter is adjourned to 19.4.2011.
(M
D SHAH, J.)
syed/
Top