Gujarat High Court High Court

Satar vs State on 23 September, 2010

Gujarat High Court
Satar vs State on 23 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1508/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1508 of 2010
 

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

 

SATAR
ISMILE MAJOTHI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YASH N NANAVATY for
Applicant(s) : 1 - 4. 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
MR ABHAYKUMAR P SHAH for Respondent(s) : 2, 
NOTICE SERVED
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/09/2010 

 

 
 
ORAL
ORDER

Learned
APP on the basis of detailed communication received by him from
Police Inspector of Mandvi police station, Kutch, Bhuj stated that
since for the very same power of attorney on the stamp paper dated
8.9.1995, investigation in other case is going on, in the present
case, no charge-sheet is to be filed. Appropriate summary will be
filed before the concerned court accordingly.

In
that view of the matter, no further direction is necessary in this
petition. Same is disposed of accordingly. Liberty to file fresh
petition in case of difficulty in future.

(Akil
Kureshi,J.)

(raghu)

   

Top