Gujarat High Court Case Information System
Print
CR.MA/12140/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12140 of 2010
======================================
YAGNESH
MANSUKHBHAI JOSHI - Applicant
Versus
PRAVINCHANDRA
MAGANLAL MEHTA - I C REGIONAL MANAGER & 1 - Respondents
======================================
Appearance :
MR
MK VAKHARIA for the Applicant.
MR KJ PANCHAL for Respondent(s) :
1,
MR M.R.MENGDEY, APP for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/12/2010
ORAL
ORDER
1. Leave
to replace the corrected copy of FIR.
2. Mr.M.R.Mengdey,
learned Additional Public Prosecutor, under the instruction received
from Additional Director General of Police, CID Crime, Ahmedabad,
conveyed through the concerned Investigating Officer that the
investigation in the matter is taken seriously by the State and it
has been decided that henceforth investigation, which is carried out
by the concerned Officer of the CID Crime, Ahmedabad shall be
supervised by the concerned Dy.S.P.
3. A
grievance is made by learned advocates appearing on behalf of the
respective parties that number of accused are absconding and no steps
are taken to arrest them and even the main accused – original
accused No.1 – Mr.Rawal had left the Country.
4. Mr.Mengdey,
learned Additional Public Prosecutor has submitted that the
concerned Investigating Officer shall look into that, the report be
placed before this Court on or before next date of hearing.
S.O.
to 28/12/2010.
[M.R.SHAH,J]
*dipti
Top