Gujarat High Court
Mamtaben vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2814/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2814 of 2011
=========================================================
MAMTABEN
W/O RAJU SHIV KAILASH SHUKLA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1 - 3.
DS
AFF.NOT FILED (R) for Respondent(s) : 4,
None for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.
O. to 11/11/2011.
Ld.
APP sought time with a view to see that the Police Inspector
concerned Shri Chaudhary may remain personally present before this
Court in view of the specific allegations made in the complaint dated
5/10/2011 filed before the Changodar Police Station. The PI concerned
is required to remain personally present with the details and papers
related to alleged interrogation of the missing person, namely Raju
Shiv Kailas Shukla.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top