Gujarat High Court Case Information System
Print
SCR.A/1982/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1982 of 2008
======================================
DESAI
VINODKUMAR LALJIBHAI
Versus
STATE
OF GUAJRAT AND OTHERS
======================================
Appearance
:
MR.KIRIT R CHAUDHARI for
Applicant.
MR LR PUJARI, APP for Respondent No.1.
None for
Respondent Nos.2 - 4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 10/10/2008
ORAL
ORDER
The
grievance of the petitioner is that FIR lodged and registered as CR
No.74 of 2008 before Kheralu Town Police Station in Mehsana District
is not investigated by the respondent concerned. It was conceded
that the persons named as accused persons in the FIR are residing in
the U.S. and any information regarding their entry or residence in
India is not furnished by the petitioner to any of the respondents.
Under the circumstances, learned APP, Mr.Pujari stated that the
petitioner was required to furnish, in writing, necessary information
about the whereabouts of the accused persons and respondent no.4 or
the officer entrusted with investigation of the offence will do
needful for proper and expeditious investigation. The petitioner
would be at liberty to enquire from respondent no.4 about progress of
investigation or the report, which may be filed before appropriate
Court after conclusion of the investigation. Upon the above
statement being recorded, petition was not pressed for any relief at
this stage. Accordingly, the petition is disposed as not pressed
with the liberty to pursue the matter with the respondents for
expeditious conclusion of the investigation.
(D.H.Waghela,
J.)
*malek
Top