Gujarat High Court
Shailesh vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/2517/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2517 of 2010
======================================
SHAILESH
BABUBHAI BHATT - Applicant
Versus
STATE
OF GUJARAT & 3 - Respondents
======================================
Appearance :
MR
PP MAJMUDAR for the Applicant.
MR L.R.PUJARI, APP for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/12/2010
ORAL
ORDER
1. Mr.L.R.Pujari,
learned Additional Public Prosecutor appearing on behalf of the
respondents has stated at the bar that despite his communication to
respondent No.4 through office of District Superintendent of Police,
Amreli, nobody has remained present to assist him and/or to give him
further instruction. Hence, S.O. to 29/12/2010.
2. In
view of the above, respondent No.3 and 4 are hereby directed to
remain personally present before this Court on 29/12/2010 at 11:00
a.m. so as to assist the Court. Mr.L.R.Pujari, learned Additional
Public Prosecutor to communicate this order to respondent Nos.3 &
4.
[M.R.SHAH,J]
*dipti
Top