Gujarat High Court Case Information System
Print
SCR.A/1833/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1833 of 2010
=========================================
JAIBUNNISHABANU
SUBHARATIBHAI MANSURI
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
RITESH B DAVE for
Applicant
MR HL JANI APP for Respondent No. 1
NOTICE SERVED BY
DS for Respondent Nos. 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/09/2010
ORAL
ORDER
:
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
H.L. Jani, learned APP for the respondent No.1 – State of
Gujarat states that corpus – Shabbir Subhratibhai Mansuri was
never in illegal detention of respondent Nos.2 and 3. He was called
in connection with detection of some crimes by issuing notice under
Section 160 of the Criminal Procedure Code on several dates. The
signature of the corpus was also taken when he was called in the
police station. He prays to adjourn the matter to enable him to file
a detailed reply affidavit annexing the notices issued to the corpus-
Shabbir Subhratibhai Mansuri under Section 160 of the Criminal
Procedure Code for remaining present before the police station.
Hence,
upon his request, SO to 4.10.2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top