Gujarat High Court Case Information System
Print
SCR.A/22692009/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2269 of 2009
=========================================
SHILPABEN
RAHULBHAI LADANI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
HARESH H PANDYA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2,
RULE SERVED BY
DS for Respondent(s) : 3,
RULE UNSERVED for Respondent(s) :
4,
NOTICE SERVED for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Inspite
of earlier order, it appears that no proper effective steps are
taken. On the contrary, in the report dated 18.3.2010, which has
been submitted by learned APP, it has been stated that PSI is engaged
in investigation of one CR No. 11/2010. Such can hardly be said to
be a sufficient explanation. Therefore, the Police Inspector, Kotada
Sanagani Police Station shall take immediate steps for tracing the
corpus and produce before this Court on 25.3.2010 and he shall also
remain personally present with the steps taken by him.
If
the proper action is not taken or reported, the Court will be
constrained to pass appropriate orders, including to assign the work
to the higher officer.
The
ASI, who is present shall communicate the order.
(Jayant
Patel,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top