Gujarat High Court Case Information System
Print
SCR.A/116220/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1162 of 2010
=========================================================
JAYANTIBHAI
TULSIBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 3.
MR VIKRAM J THAKOR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/08/2010
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)
Pursuant
to the earlier order passed by this Court, it appears that the Report
has been submitted by the Police Inspector, Unjha Police Station, and
he personally is not present but the Constable is present on his
behalf.
Hence,
Rule returnable on
26.08.2010.
It
is directed that the Police Inspector of Unjha Police Station shall
take immediate steps to trace the corpus and produce her before this
Court and he shall also personally remain present, failing which,
appropriate directions will be issued to the District Superintendent
of Police.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top