Gujarat High Court
Rohitsingh vs State on 8 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/759/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 759 of 2011
=========================================================
ROHITSINGH
NATVERSINGH CHAVDA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1 - 6.
MS
CM SHAH, APP
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/04/2011
ORAL
ORDER
Leave
to add the Investigating Agency as party respondent No.2 is granted.
Amendment be carried out forthwith.
Notice,
returnable on 29-4-2011. Ms.C.M.Shah, learned APP waives service of
notice on behalf of the respondent No.1-State.
The
petitioner will not be arrested without the permission of the Court.
Investigating Officer is directed to carry out the investigation and
the petitioner is directed to extend co-operation in the
investigation. Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top