Gujarat High Court
Revabhai vs State on 2 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/2509/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2509 of 2009
=============================================
REVABHAI
KHEMCHANDBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=============================================
Appearance
:
MR SP MAJMUDAR for Applicant(s)
: 1 - 2.MR PP MAJMUDAR for Applicant(s) : 1 - 2.
MR LR PUJARI
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 5.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/03/2010
ORAL
ORDER
Heard
Mr. Majmudar, learned advocate for the applicants and Mr. L.R.
Pujari, learned APP for respondent No.1.
One
the impugned grievances of the applicants is that inspite of the fact
that investigation is handed over to CID (Crime) of State of Gujarat,
there is no further progress and incident of year 2007 has remained
without any progress.
In
view of the above, issue Notice returnable on 12th March,
2010.
Mr.
L.R. Pujari, learned APP waives service of notice on behalf of
respondent No. 1.
[ANANT
S. DAVE, J.]
//smita//
Top