Gujarat High Court Case Information System
Print
SCR.A/1377/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1377 of 2010
=========================================================
GAJRABEN
TEJMALJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 2,
RULE
UNSERVED for Respondent(s) : 3, 5,
MR HITESH S PADHYA for
Respondent(s) : 3,
DS AFF.NOT FILED (R) for Respondent(s) :
4,
None for Respondent(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 04/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
Mr Mahesh Pujara on behalf of Mr Dagli, learned APP Mr Desai and
considered the affidavits filed by the Investigating Officer.
2. It
transpires from the affidavits filed by the Investigating Officer
that all efforts have been made to trace the corpus as well as
respondent No.4-Balaswami P. In making the efforts, they have also
visited Andhra Pradesh and have been able to record statement of the
father of the boy and neighbours of the area, and it is revealed that
the boy is unheard of for the last two years.
3. The
Investigating Agency has also made efforts to trace the boy with the
help of the whereabouts of the mobile phone number which was used by
the boy in making a telephone call.
4. Under
the circumstances, we are of the view that no purpose is going to be
served by keeping this matter alive. We, therefore, dispose of this
petition with a direction to the Investigating Agency to continue the
efforts of tracing the boy and the girl.
5. The
petition accordingly stands disposed of. Rule is discharged.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top