Gujarat High Court Case Information System
Print
SCR.A/2520/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2520 of 2010
=========================================
RAMESH
RASIKBHAI MAKWANA
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MS
ABHA B MAKWANA for
Applicant
MR LB DABHI APP for Respondent No. 1
None for
Respondent Nos. 2 - 7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 15/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Leave
to correct the cause title by substituting the word `7′ instead of
`6′ so far as address of respondent No.7 is concerned.
2 Notice
to the respondents returnable on 29.12.2010 on condition that the
petitioner shall deposit Rs.10,000/- as cost to show his bona fide
with the Registry of this Court latest by tomorrow.
3 Mr.
L.B. Dabhi, learned APP appears and waives service of Notice on
behalf of respondent No.1- State of Gujarat.
4 Notice
to respondent Nos. 3 to 7 shall be served through respondent No. 2
– Police Inspector, Vejalpur Police Station, Ahmedabad. D.S.
to respondent No.2 is permitted.
4 Respondent
No.2 Police Inspector, Vejalpur Police Station, Ahmedabad, is
directed to trace out the corpus -`Soram’, wife of of the
petitioner, who is allegedly in illegal detention of Respondent Nos.4
to 7, the family members of parental home of the corpus and produce
her before this Court on the returnable date.
(A.M.KAPADIA,
J.)
(V.M.
SAHAI, J.)
pnnair
Top