Gujarat High Court High Court

Patel vs Unknown on 17 January, 2011

Gujarat High Court
Patel vs Unknown on 17 January, 2011
Author: Akil Kureshi,&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 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NP CHAUDHARY for
Applicant(s) : 1,                                       MR TUSHAR
CHAUDHARY for Applicant(s) : 1,  
MR DC SEJPAL, APP for Opponent(s)
: 1, 
None for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/01/2011 

 

ORAL
ORDER

Issue
notice returnable on 7th February 2011.

Counsel
for the petitioner submitted that though serious allegations have
been made against the accused, investigation has not been carried out
effectively and several accused are not yet arrested.

Learned
APP, under the instructions, states that three accused have been
arrested, two accused were granted anticipatory bail by the High
Court, who had been arrested and released and one accused Mashrabhai
Dinabhai Harijan is not available for arrest, however, attempts are
being made to secure his presence. Investigation is at the concluding
stage and as soon as possible, charge-sheet would be filed.

At
this stage, counsel for the petitioner submitted that though
anticipatory bail application of the accused no.1 was rejected, he is
so far not arrested. He further submitted that there is sufficient
evidence to involve all accused and the petitioner would supply such
material to the Investigating Agency. If so done, I am sure the
Investigating Agency will investigate all aspects of the matter and
carry out such further investigation as found necessary.

(Akil
Kureshi, J.)

/moin

   

Top