Gujarat High Court High Court

Munafmiya vs State on 18 June, 2008

Gujarat High Court
Munafmiya vs State on 18 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/364/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 364 of 2008
 

 
======================================


 

MUNAFMIYA
AHMEDMIYA SAIYED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
EE SAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
NOTICE
UNSERVED for Respondent(s) :
3, 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

					Date
: 18/06/2008 

 

 
ORAL
ORDER

After
our notice, steps are being taken for recovery of the daughter of the
petitioner and report has been submitted. That
report be taken on record. Respondent No.2 is directed to continue
his efforts for recovery of the daughter of the petitioner. The
petitioner is also directed that if he has any information about the
whereabout of his daughter, pass on the information to the Police and
accompany with the Police to the place where girl is said to have
been detained.

List
it on 17.7.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyay, J.)

*/Mohandas

   

Top