Gujarat High Court High Court

Mumtazben vs Commissioner on 21 April, 2010

Gujarat High Court
Mumtazben vs Commissioner on 21 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/583/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 583 of 2010
 

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

 

MUMTAZBEN
ANARBHAI SANGHVANI - Applicant(s)
 

Versus
 

COMMISSIONER
OF POLICE, RAJKOT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VH KANARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) : 1, 
MR KP
RAVAL, APP for Respondent(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 2 -
6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court, the report has been
submitted by the learned APP.

However,
it appears to us that the action is not satisfactory. Therefore, we
direct the concerned Police Inspector of the concerned Police
Station to immediately take steps and produce the corpus before this
Court on 28.4.2010. The said Officer shall take action under the
supervision of the Officer not below the rank of Deputy Commissioner
of Police. S. O. to 28.4.2010.


 

 


 

							(Jayant
Patel, J.)
 


 


 


21.4.2010					(Z.
K. Saiyed, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top