Gujarat High Court High Court

Patel vs T on 3 February, 2010

Gujarat High Court
Patel vs T on 3 February, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8711/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8711 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1199 of 2007
 

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


 

PATEL
GIRISHBHAI VISABHAI THRO POA PATEL VISABHAI GOKALDAS - Applicant(s)
 

Versus
 

T
S DISHT HOME SECRETARY & 10 - Respondent(s)
 

========================================= 
Appearance
: 
MR PANKAJ K
SONI for
Applicant(s) : 1,                                                    
                 MR DIPESH K SONI for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 11. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE A.L.DAVE)

This
application is moved alleging contempt by the opponents on account of
not complying with the order passed by this Court in Special Criminal
Application No.1199 of 2007 on 27th
June, 2007. Undisputedly, F.I.R. has been registered. Now, the
grievance is that there is no further progress made in the matter by
the Investigating Agency. In light of the direction given in the
order (Annexure ‘A’) and the subsequent events, no case for contempt
can be said to have been made out. The application must fail and
stands rejected.

(
A.L. Dave, J. ) ( Harsha Devani, J. )

hki

   

Top