Gujarat High Court High Court

Appearance : vs Mr Dc Sejpal on 2 February, 2010

Gujarat High Court
Appearance : vs Mr Dc Sejpal on 2 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2411/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2411 of 2009
 

 
=========================================


 

BHIKHUBHAI
NATHABHAI THUMAR
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

=========================================
 
Appearance : 
MR
NIRAV C THAKKAR for
the Petitioner 
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondents 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
Mr.Nirav C.Thakkar, learned advocate for the petitioner and
Mr.D.C.Sejpal, learned Additional Public Prosecutor, for the
respondent State.

Learned Additional Public Prosecutor invited attention of the Court
to the earlier affidavit and the affidavit which is affirmed on
18.01.2010. Learned Additional Public Prosecutor also invited
attention of the Court to various statements recorded by the deponent
including that of the wife of the missing person.

Learned Additional Public Prosecutor assures the Court that the
police will continue its sincere efforts to find out the missing
person.

In
light of the aforesaid statement, the present petition is disposed
of. Notice is discharged.

At
the request of the learned advocate for the petitioner, it is
observed that in the event the petitioner, in his desperate attempts
to find out the whereabouts of his missing son, visits the police
authorities, the police authorities will accord him a humanitarian
treatment and will reply to him in a composed manner.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

*Shitole

   

Top