Gujarat High Court Case Information System
Print
SCR.A/1057/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1057 of 2010
=================================================
MAHESHBHAI
LAKSHMANBHAI VALAND - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance
:
MS
BENAZIR M HAKIM for Petitioner(s) : 1,MR MA SAIYAD for Petitioner(s)
: 1,
MR DC SEJPAL, APP for Respondent(s) : 1,
RULE NOT RECD
BACK for Respondent(s) : 2 - 3, 6,
MR HARDIK D MUCHHALA for
Respondent(s) : 4 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 03/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard Mr MA
Saiyad, learned advocate for the petitioner and Mr DC Sejpal, learned
APP for the State. Mr BS Jadeja, Assistant Police Commissioner, ‘I’
Division, Ahmedabad City is also present.
Learned APP
places on record a report made by Assistant Police Commissioner dated
2.3.2011 indicating that all efforts are being made to trace the
corpus as well as respondent No. 3. The earlier affidavits also
indicate the same thing.
In our view,
no fruitful purpose would be served by keeping this matter alive. We,
therefore, dispose of this petition with a direction to investigating
agency to continue the investigation with zeal and efficiency. The
petition is disposed of accordingly. Rule is discharged.
[A.L.
Dave, J.]
[R.M.
Chhaya, J.]
mrpandya
Top