Gujarat High Court Case Information System
Print
SCR.A/147/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 147 of 2010
=========================================
RADHABEN
CHETANKUMAR PATEL
Versus
STATE
OF GUJARAT AND OTHERS
=========================================
Appearance :
MR
HEMANT B RAVAL for
the Petitioner
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent Nos.1-2
None for Respondent(s) : 2 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Mr.Hemant
B.Raval, learned advocate for the petitioner, seeks leave to amend
the name of respondent No.6.
Permission
is granted.
Mr.D.C.Sejpal,
learned Additional Public Prosecutor, apprises the Court that
pursuant to order dated 01.02.2010, police officer and respondent
Nos.3, 4 and 5 are present in the Court.
For
the present, presence of respondent Nos.3, 4 and 5 is dispensed with.
Learned
Additional Public Prosecutor is asked to convey to the police officer
that he shall see to it that respondent Nos.3, 4 and 5 shall be made
available for remaining present before the Court any time when the
Court directs.
Learned Additional Public Prosecutor wants some time. At his
request, the matter is adjourned to 08.02.2010.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
*Shitole
Top