Gujarat High Court
Rajeshkumar vs Police on 22 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7576/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7576 of 2010
=========================================================
RAJESHKUMAR
PRAHLADBHAI DABGAR - Applicant(s)
Versus
POLICE
INSPECTOR, & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DJ BHATT for
Applicant(s) : 1,
None for Respondent(s) : 1 - 4.
MS MANISHA L
SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2010
ORAL
ORDER
Learned
APP Ms.Shah, under the instructions, stated that investigation is
being carried out, however, so far the accused is not found. Steps
are being taken to secure his presence. At this stage, warrant under
Section 70 of Code of Criminal Procedure has also been issued. In
view of the above developments, no further direction need be issued
at this stage except observing that the Investigating Agency shall
take steps to complete the investigation as expeditiously as
possible.
With
the above observations, the petition is disposed of at this stage.
( Akil
Kureshi, J. )
kailash
Top