Gujarat High Court Case Information System
Print
SCR.A/1831/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1831 of 2010
=========================================
JIVANBHAI
BIJALBHAI BHARWAD
Versus
MUKESH
MAPABHAI BHARWAD (GAMARA) & 6
=========================================
Appearance :
MR. B.N.GUPTA
for MR BM GUPTA for Applicant(s) : 1,
M/S
THAKKAR ASSOC. for Respondent(s) : 1,4 - 6.
NOTICE SERVED BY DS
for Respondent(s) : 2,
NOTICE SERVED for Respondent(s) : 3,
MR.
C.M.SHAH, APP for Respondent(s) :
7,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 28/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Ms.
C.M.Shah, learned APP for the Respondent – State of Gujarat,
upon instructions received from G.B.Bamania, Incharge PI of Rajkot
‘B’ Division Police Station, who is personally present before the
Court, states that incentive efforts are going on to find out the
corpus – minor girl Sonal and also to arrest Respondent
No.1-Mukesh Mavabhai Bharward (Gamara), agaisnt whom the FIR is
lodged. However, up till now, neither the corpus is traced out nor
they could arrest Respondent No.1-Mukesh, as he is absconding. Ms.
C.M.Shah, learned APP therefore states that some more time is
required to find out the corpus Sonal as well as to arrest
Respondent No.1-Mukesh, who has allegedly kidnapped the corpus
Sonal. She therefore prays to adjourn the matter.
The
prayer made by Ms. C.M.Shah, learned APP has not been opposed by Mr.
B.N.Gupta, learned Advocate for the petitioner.
Hence,
by consent of the learned Advocates appearing for the parties, the
matter is adjourned to 25.11.2010.
(A.M.Kapadia,J)
(V.M.Sahai,J)
Jayanti*
Top