Gujarat High Court High Court

Ajay vs State on 24 June, 2008

Gujarat High Court
Ajay vs State on 24 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/864/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 864 of 2008
 

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

AJAY
GOVINDBHAI WAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

======================================
 
Appearance : 
MR
SIKANDER SAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2 - 3. 
MR
HARSHADRAY A DAVE for Respondent(s) : 4, 
MR
HARDIK A DAVE for Respondent(s) : 4, 
NOTICE
SERVED BY DS for Respondent(s) :
5, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 24/06/2008 

 

ORAL
ORDER

The
wife of the petitioner is yet to be recovered.

Respondent
No.5 is directed to recover the wife of the petitioner and produce
her before the Court on the next date.

List
it on 29.07.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy

   

Top