Gujarat High Court
Mukundkumar vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/806/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 806 of 2008
=========================================
MUKUNDKUMAR
JENTILAL PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
VIREN G DAVE for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
NOTICE NOT
RECD BACK for Respondent(s) : 4 -
6.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/06/2008
ORAL
ORDER
The
report regarding
steps taken for recovery of the daughter of the petitioner 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 and produce her before
the Court on the next date.
List
it on 23.7.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyay, J.)
*/Mohandas
Top