Gujarat High Court High Court

Chhatarsing vs State on 20 December, 2010

Gujarat High Court
Chhatarsing vs State on 20 December, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1783/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1783 of 2010
 

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

 

CHHATARSING
KHANCHANDSING - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV VAGHELA for
Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

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

1. Mr.

LB Dabhi, learned APP for
the respondent – State of Gujarat, upon
instructions received from Mr. VV Rana, PSI of Ichhapur Police
Station, Surat City, who is personally present in the Court, states
that intensive efforts are going on to find out corpus Rekhaben –
daughter of the petitioner and in this connection, police officials
have visited Mathura, Uttar Pradesh twice and they have collected
some evidence from there. They have recorded statement of Sarpanch
of Rajvirsing of village Raipurgadhi of Tal & Dist: Mathura, who
has stated before them that corpus Rekha has married to Pramodkumar
Chaudhari on 5.4.2010 at Mathura and he has received the documents of
marriage between corpus Rekha and Pramodkumar Chaudhari through
postman, which he has handed over to him. However, the police
officials could not trace out the corpus. He therefore, states that
some more time is required to find out the corpus, so that the police
officials can again visit to village Raipurgadhi of Tal & Dist:
Mathura to trace out the corpus. He therefore, prays to adjourn the
matter.

2. The
prayer made by Mr. LB Dabhi, learned APP for respondent – State
of Gujarat has not been opposed by Mr. YV Vaghela, learned advocate
for the petitioner.

3. Hence,
by consent, matter is adjourned to 17.1.2011.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top