Gujarat High Court High Court

Parsottambhai vs State on 7 April, 2010

Gujarat High Court
Parsottambhai vs State on 7 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/153/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 153 of 2010
 

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

PARSOTTAMBHAI
DHANABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR MM TIRMIZI for Applicant(s)
: 1, 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/04/2010 

 

ORAL
ORDER

Heard
Mr. M.M. Tirmizi, learned advocate for the applicant.

Ordinarily,
this Court will not embark upon issuing any direction with regard to
investigation that may be carried out but looking to the
extraordinary facts and circumstances of this case and perusal of the
photographs of the dead body of the deceased indicating injuries on
the bodies and prima facie nature of injuries etc. and considering
other attending circumstances, I hereby direct further investigation
to be carried out under direct control and supervision of District
Superintendent of Police, Anand and accordingly report be submitted
to this Court on 4th May, 2010.

[ANANT
S. DAVE, J.]

//smita//

   

Top