Gujarat High Court High Court

Parmar vs State on 20 August, 2010

Gujarat High Court
Parmar vs State on 20 August, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/159320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1593 of 2010
 

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

 

PARMAR
MILANKUMAR BALWANTBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KR BRAHMBHATT for
Applicant(s) : 1, 
MR KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 27.8.2010. It is directed that respondent No.2 shall
ensure that corpus Nayanaben is produced on the next date. It is
also observed that if corpus Nayanaben is desirous to remain present
with her parents on the next date, she shall be at liberty to remain
present. Mr. Pandya, learned AGP waives Notice for respondent No.1.
Direct service for respondent No.2. Remaining respondents to be
served through concerned Police Station.

(JAYANT
PATEL, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top