Gujarat High Court High Court

Ramanbhai vs State on 13 August, 2010

Gujarat High Court
Ramanbhai vs State on 13 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/86/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 86 of 2010
 

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

 

RAMANBHAI
DHARABHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/08/2010 

 

ORAL
ORDER

Petitioner
is original complainant. He seeks further investigation in connection
with the complaint (Annexure-A). It is, however, an admitted position
that the chargesheet was already filed way back in the year 2007.
Present petition was filed in December 2009 and is taken up for the
first time for hearing today.

Under
the circumstances, at this stage, no direction can be given by this
Court. However, it is always open to the trial court to call for
further investigation if facts so warrant and so made out by the
complainant.

Subject
to above observations, petition is disposed of.

(
AKIL KURESHI, J. )

kailash

   

Top