Gujarat High Court High Court

Dineshbhai vs State on 20 December, 2010

Gujarat High Court
Dineshbhai vs State on 20 December, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1739/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1739 of 2010
 

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

 

DINESHBHAI
GANPATBHAI VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMAL A DAVE for
Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
JAPAN V DAVE for Respondent(s) : 3, 
NOTICE SERVED for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.

LB Dabhi, learned APP for the respondent – State of Gujarat,
upon instructions received from Mr. MJ Patel, PSI, Sarkhej Police
Station, who is personally present before the Court, states that Mr.
MJ Patel, PSI, Sarkhej Police Station visited Jagatpur, Nakoda, Gota
and Chandkheda to trace out the corpus Ravina. However, he could not
find out the corpus from that places. He has stated that still the
investigation is under progress and intensive efforts are going on to
trace out the corpus. He therefore, states that some more time is
required to trace out the corpus. It is therefore, urged
to adjourn the matter.

2. The
prayer made by Mr. LB Dabhi, learned APP for the respondent –
State of Gujarat has not been opposed by Mr. HA Dave, learned
advocate for the petitioner.

3. Hence,
by consent, matter is adjourned to 29.12.2011.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top