Gujarat High Court Case Information System
Print
CR.MA/10935/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10935 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VELJIBHAI
CHAKUBAHI RATHVA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
MS. KRUTI M SHAH for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/03/2010
ORAL
ORDER
On
11th March 2010 this Court has passed following order:
Ms.
Kruti Shah, learned counsel for the respondents, has filed
affidavit-in-reply and the same is taken on record.
Mr.
R.C. Kodekar, learned Additional Public Prosecutor, has prayed for
time to call police papers and Investigating Officer before this
Court. Hence, the matter is adjourned to 12th March
2010.
Today
the Investigating Officer Mr. K.P. Gajipara is present, but without
papers. Hence, issue Notice to the said Investigating Officer to
explain as to why contempt proceedings should not be launched
against him.
The
Investigating Officer is directed to remain present before this
Court on 15th March 2010 with explanation and papers.
(Z.
K. Saiyed, J)
Anup
Top