Gujarat High Court
Raval vs State on 11 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/4420/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 44 of 2010
=========================================================
RAVAL
GOVINDBHAI GHELABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRZAR S DESAI for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2,
DS AFF.NOT FILED
(N) for Respondent(s) : 3,
MR AR THACKER for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date :
11/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned advocate Mr. Nirzar S. Desai for the petitioner, learned
A.P.P. Mr. D.C. Sejpal for respondent Nos.1 and 2 and learned
advocate Mr. A.R. Thacker for respondent No.4.
Learned
APP submitted that efforts are on and they want some more time to
trace out the girl. At his request, the matter is adjourned to
23.2.2010.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top