Gujarat High Court
Dashrathbhai vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1086/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1086 of 2008
=========================================
DASHRATHBHAI
ISHWARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
PRAVIN GONDALIYA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
None
for Respondent(s) : 3 - 4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/06/2008
ORAL
ORDER
Learned
Assistant Public Prosecutor states that steps are being taken for
recovery of the daughter of the petitioner and report has been
submitted by the concerned Police in Gujarati.
Respondent No.2 is directed to continue his efforts for recovery of
the daughter of the petitioner. The petitioner is also directed that
if he has any information about the whereabout of his daughter, pass
on the information to the Police and accompany with the Police to the
place where girl is said to have been detained.
List
on 23.7.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
*/Mohandas
Top