Gujarat High Court High Court

Amarben vs State on 29 October, 2010

Gujarat High Court
Amarben vs State on 29 October, 2010
Author: A.M.Kapadia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2157/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2157 of 2010
 

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


 

AMARBEN
PARSHOTTAMBHAI RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHOK N PARMAR for the Applicant. 
Ms. Chetna M. Shah, Additional
PUBLIC PROSECUTOR for Respondent
no.1. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 29/10/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Leave
to join Police Inspector, Shaherkotda police station, Ahmedabad as
respondent no. 5.

Notice
to respondents returnable on 16th November, 2010 on condition that
the applicant shall deposit Rs. 10,000/- as cost to show his
bonafide, with the Registry of this Court on or before 3rd November,
2010.

Ms.

Chetna M. Shah, learned Additional Public Prosecutor appears and
waives service of notice on behalf of respondent no.1 State of
Gujarat.

Notice to respondent nos. 2, 3 and 4 shall be served through
respondent no. 5 Police Inspector, Shaherkotda police station,
Ahmedabad.

The respondent no. 5 is directed to trace out the corpus Manju who is
allegedly in illegal detention of the respondent no. 3 and produce
her before the Court on the returnable date.

Direct service to respondent no. 5 is permitted.

(A.M.Kapadia,J)

(V.M.Sahai,J)

***vcdarji

   

Top