Gujarat High Court Case Information System
Print
SCR.A/1016/2008 1/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1016 of 2008
==========================================
BABUBHAI
NARANJI PATEL
Versus
STATE
OF GUJARAT & 4
==========================================
Appearance
:
MR ASHISH M DAGLI for
Applicant
MS DS PANDIT APP for Respondent(s) : 1,
NOTICE SERVED
BY DS for Respondent(s) : 2,
DS AFF.NOT FILED (N) for
Respondent(s) : 3, 5,
MR VD PARGHI for Respondent(s) :
4,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Today,
when the matter is called out, learned advocate Mr.Balvantsinh
Solanki on behalf of learned advocate Mr.Ashish M. Dagli for the
applicant is present. Learned advocate Mr.V.D.Parghi for the
respondent No.4 is also present. While learned APP Ms.D.S.Pandit for
the respondent State submits a detailed report prepared by
Mr.M.D.Upadhyaya, Police Sub Inspector, Bayad Police Station.
Mr.M.D.Upadhyaya, Police Sub Inspector, Bayad Police Station is
present in person.
From
the report submitted, it transpires that the police has started
intensive search to find out the corpus of Mittalben and respondent
No.3 Anilkumar Kanjibhai Ansari. The District Police Stations are
alerted by wireless message in this respect. Friends of Mittalben
were also inquired about the Mittalben. The inquiries are also made
from the father of the respondent No.3 and brother of respondent
No.3. Mobile belongs to respondent No.3 Anilkumar Kanjibhai
Ansari has also been checked. Police has also searched at Bayad,
Modasa, Meghraj, Vaghpur and other places of possible whereabouts of
the missing girl and respondent No.3. Along with Police Sub
Inspector Mr.M. D. Upadhyaya, other staff members of Modasa Police
Station and experienced Head Constables have been activated in the
search through informants also and attempt is made to obtain
information in respect of missing girl. It is belief of the police
that the respondent No.4 knows whereabouts and, therefore, necessary
steps are being taken for lie detection test of respondent No.4.
Even on information that Mittalben as well as respondent No.3 are at
Rajasthan, one ASI of Bayad Police Station was deputed to Rajasthan
in Dungarpur, Udepur, Rathunathpura, Bharai, Paal etc. School at
which the respondent No.3 was working, was also visited and checked
by the police. However, even after this search till today, no
whereabouts could be found in respect of Mittalben and respondent
No.3.
Learned
advocate Mr.V.D.Parghi for respondent No.4 assures this Court that
whatever information would be available with his client i.e.
respondent No.4 and father of respondent No.3 shall be transmitted
to the police, immediately and he asked two weeks time for that
purpose.
In
view of the above, S.O to 24th September, 2008.
Police Sub Inspector of Bayad Police Station to submit further
report of the search and steps taken during that period on the next
date.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top