Gujarat High Court Case Information System
Print
CR.MA/9183/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9183 of 2011
=========================================
RAMZAN
MUSABHAI MALVI (GANCHI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
BHAVESH B SARODE for
Applicant(s) : 1,
MR. RAWAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/07/2011
ORAL
ORDER
Shri
K.P. Rawal, learned APP has stated at the bar that despite the fax
sent to the concerned Investigating Officer to remain present with
police papers on 11.7.2011, as the matter was kept for hearing on
today i.e. 13.07.2011, the concerned Investigating Officer has not
remained present, neither on 12.07.2011 nor today. He prays for time.
In the facts and circumstances of the case, stand over to 15th
July 2011. The District Superintendent of Police, Surendranagar is
hereby directed to see that concerned Investigating Officer of
complaint being C.R.I-76 of 2010 registered with the Surendranagar
City Police Station to remain present before this Court with police
papers on that day and is directed to to see to it that in future as
and when any intimation is sent to concerned Investigating Officer,
the concerned Investigating Officer shall remain present with police
papers. He may also inquire into the matter despite the fax sent to
the concerned Investigating Officer, why the concerned Investigating
Officer has chosen to remain absent. Copy
of this order be given to Shri Rawal, learned APP so as to enable him
to communicate the same to the District Superintendent of Police,
Surendranagar as well as concerned Investigating Officer.
(M.R.SHAH,
J.)
kaushik
Top