Gujarat High Court High Court

Sajanbhai vs State on 20 October, 2008

Gujarat High Court
Sajanbhai vs State on 20 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12302/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12302 of 2008
 

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

 

SAJANBHAI
KAMABHAI BHARWAD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK PANDEY for
Applicant(s) : 1
- 2. 
Mr SP Hasurkar, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
 
ORAL
ORDER

1. It
is submitted by the learned APP that though he has instructed the
concerned liable officer to come with the relevant papers before him,
the concerned police officer has not come with the papers. He has
submitted that it is for the court to pass appropriate orders in this
regard so that the concerned police officer will remain present in
the court.

2. Issue
NOTICE to the concerned P.I. of Makarpura police station, Vadodara
with specific instruction to remain present in the court on
23.10.2008 along with the concerned PSI with all the papers of the
investigation with explanation as to why they did not remain present
in the court in spite of the instructions given by the learned APP.
S.O. to 23.10.2008. To be listed on the first board.

[M.D.

SHAH, J.]

msp

   

Top