Gujarat High Court High Court

========================================== vs Public Prosecutor For on 12 September, 2008

Gujarat High Court
========================================== vs Public Prosecutor For on 12 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2954/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2954 of 2008
 

In


 

CRIMINAL
APPEAL No. 1190 of 2007
 

 
==========================================
 

JAHIRUDDIN
DAWOODBHAI 

 

Versus
 

STATE
OF GUJARAT & 1 

 

========================================== 
Appearance
: 
THROUGH JAIL for
Applicant 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

In
view of the letter of Principal District Judge, Vadodara dated 1st
September, 2008 and in pursuance of the office note, further time of
one month is granted, to complete the inquiry in question. It is
directed that after one month is over, the Principal District Judge,
Vadodara to submit the report to the Registry and Registry shall
submit that report before this Bench. It is also made clear that
henceforth no further time for completing the inquiry shall be
granted in any case.

[J.

R. VORA,J.]       [M. R. SHAH,J.]
 

 


 


vijay

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top