Gujarat High Court
State vs Shanker on 7 May, 2010
Gujarat High Court Case Information System Print CR.RA/241/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 241 of 2010 ============================================= STATE OF GUJARAT - Applicant(s) Versus SHANKER PRASAD GURUPRASAD BANIYA & 7 - Respondent(s) ============================================= Appearance : MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Applicant(s) : 1, None for Respondent(s) : 1 - 8. ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 07/05/2010 ORAL ORDER
Heard
learned APP for the applicant.
It
is submitted that the impugned order passed by the learned Judge,
refusing to exhibit the documents pertaining to the procedure
obtained under Narcotic Drugs & Psychotropic Substance Act, 1985,
is without any reasons and non-application of mind.
Notice
returnable on 14th May, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top