Gujarat High Court
Pankajkumar vs State on 25 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/2102/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2102 of 2010
=========================================================
PANKAJKUMAR
MANEKLAL JADAV - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
JB DASTOOR for
Applicant(s)
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 28.10.2010.
Mr.
L R Pujari, learned APP waives service of rule on behalf of
respondent No.1.
Police
Inspector, Viramgam Plice Station, respondent No.4 shall ensure that
corpus of Chetanaben, wife of the petitioner, is produced before this
Court on the returnable date.
Direct
Service for respondent No.4.
Other
respondents to be served through the concerned police station.
[
JAYANT PATEL, J. ]
mathew
[ H.B. ANTANI, J. ]
Top