Gujarat High Court
Vinodchandra vs State on 23 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/1853/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1853 of 2011
=========================================
VINODCHANDRA
JAGJIVANDAS SONI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
AJAY L PANDAV for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1 -
3.
DELETED for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/08/2011
ORAL
ORDER
Shri
Dabhi, learned Additional Public Prosecutor has stated at the bar
under the instructions from concerned Investigating Officer that at
present investigation is going on and therefore, he has requested to
grant some more time to complete the investigation. Considering the
aforesaid request, stand over to 12th September 2011. If
by that time it is found that there is no further progress in the
investigation, request of the petitioner to transfer the
investigation,s can be considered.
(M.R.SHAH,J.)
kaushik
Top