Gujarat High Court High Court

Patel vs State on 8 April, 2011

Gujarat High Court
Patel vs State on 8 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2611/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2611 of 2010
 

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

 

PATEL
GANESHBHAI TRIKAMBHAI (KAG) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NP CHAUDHARY for
Applicant(s) : 1,MR TUSHAR CHAUDHARY for Applicant(s) : 1, 
MR LR
PUJARI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/04/2011 

 

 
 
ORAL
ORDER

The
Investigating Officer is present. On instructions learned APP
Mr.L.R.Pujari submitted that the investigating officer is going to
file chargesheet before the trial court for the offence punishable
under Sections 465, 467, 468, 470, 472 420 and 120-B of Indian Penal
Code. Now nothing is required to be done in this matter. In view of
the sick note filed by learned advocate Mr.Tushar Chaudhary for the
petitioner, the matter is adjourned to 11.4.2011.

(M
D SHAH, J.)

syed/

   

Top