Gujarat High Court
Ranjitsingh vs State on 5 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/2181/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2181 of 2009
=========================================================
RANJITSINGH
BAKHTAVARSINGH BATTH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR MG NANAVATY, APP for Respondent(s) : 1,
MR
ASHISH H SHAH for Respondent(s) : 2,
MR AV NAIR for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2010
ORAL
ORDER
Learned
APP for the State stated that upon completion of investigation,
charge-sheet has been filed. However, no charge is indicated under
the provisions of the Scheduled Caste and Scheduled Tribes(Prevention
of Atrocities) Act.
It
would be open for the petitioner to approach the trial Court in
discharge application, if so advised, to raise all the defences.
With
above observations petition is disposed of.
(Akil
Kureshi,J.)
(raghu)
Top