Gujarat High Court
Vanitaben vs State on 20 June, 2008
Bench: Jayant Patel Kureshi, Akil Kureshi
SCA/4973/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4973 of 2008 ========================================================= VANITABEN KANTILAL VARU - Petitioner(s) Versus STATE OF GUJARAT & 5 - Respondent(s) ========================================================= Appearance : GIRISH PATEL ASSOC for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 5. NOTICE SERVED BY DS for Respondent(s) : 6, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 20/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Notice
to the remaining respondent Nos.1 to 5 returnable on 10th
July, 2008. It is further observed that the respondent No.6 shall
make sincere attempt by taking assistance of Forensic Laboratory
where the matter has been sent for verification and genuineness of
the signature to produce the report before this Court. It would also
be open to the respondent No.6 to produce the copy of the order
before the Director of the concerned laboratory.
(JAYANT PATEL, J.)
(AKIL KURESHI, J.)
*bjoy