Gujarat High Court Case Information System
Print
SCR.A/2514/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2514 of 2010
=========================================
JAYPRAKASH
SANTRAJ PATEL
Versus
STATE
OF GUJARAT &
=========================================
Appearance :
MR
PM LAKHANI for
Applicant and MRS RP LAKHANI for Applicant
MR LD DABHI APP for
Respondent No.1
None for Respondent Nos. 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 15/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Notice
to the respondents returnable on 29.12.2010.
2 Mr.
L.B. Dabhi, learned APP appears and waives service of Notice on
behalf of respondent Nos.1- State of Gujarat.
3 Notice
to respondent Nos. 3 and 4 shall be served through respondent No. 2
– Police Inspector, Pandesara Police Station, Surat. D.S. to
respondent No.2 is permitted.
4 Respondent
No.2 Police Inspector, Pandesara Police Station, Surat, is directed
to trace out the corpus -`Ashmita’, minor daughter of the
petitioner, who is allegedly in illegal detention of Respondent No.3,
Suresh Patwa and produce her before this Court on the returnable
date.
(A.M.KAPADIA,
J.)
(V.M.
SAHAI, J.)
pnnair
Top