Gujarat High Court
Rajesh vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/33020/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 330 of 2010
=========================================
RAJESH
KANTILAL RATHOD (LAKDIOVARA) - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance
:
MR BN
LIMBACHIA for
Applicant(s) : 1,
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 2 -
3.
DELETED for Respondent(s) : 4 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 19/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the earlier order passed by this court, Mr. A.Y. Sarvani, Police
Inspector, Gaikwad Haveli Police Station is present and the report
has been submitted by the learned APP. It has been stated that two
persons have been arrested, but the remand is to be applied and the
statement is yet to be recorded and he seeks time. S.O. to 1.4.2010.
In
the meantime, sincere efforts shall be made to trace the corpus and
produce before this court.
(Jayant
Patel, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top