Gujarat High Court
====================================== vs Mr Lr Pujari on 6 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/2080/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2080 of 2007
======================================
LAXMIBEN
BABUBHAI PARMAR
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance
:
MR GIRISH M DAS for
Applicant.
MR LR PUJARI, APP for Respondent Nos.1, 3, 4, 5.
NOTICE
SERVED for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 06/10/2008
ORAL
ORDER
Rule.
Learned APP, Mr.Pujari waives service for respondent nos.1, 3, 4 and
5. Learned APP sought time to file detailed affidavit of the
officers concerned to explain the course of investigation carried out
without registering an FIR on the basis of application dated
24-7-2007 of the petitioner, which is at Annexure-A. S.O. to 22nd
October 2008.
(D.H.Waghela,
J.)
*malek
Top