Gujarat High Court
Rabari vs State on 30 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/141420/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1414 of 2010
=========================================================
RABARI
MOHANBHAI HARIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
ABHAYKUMAR P SHAH for
Applicant(s) : 1,
MR KL PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 05.08.2010.
Mr.Pandya,
learned Additional Public Prosecutor, waives service of notice of
Rule for respondent No.1.
Respondent
No.2 is directed to ensure that corpus-Sejalben is produced before
this Court on the next date. It is also observed that the corpus
shall be at the liberty to remain present before this Court with her
parents, if she so desires.
Direct
Service for respondent No.2. Other respondents to be served through
concerned Police Station.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top