Gujarat High Court Case Information System
Print
SCR.A/383/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 383 of 2011
=========================================================
JAGADULAL
VIDESHILAL JAISWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT J GOHETIYA for
Applicant(s) : 1,MR RD KINARIWALA for Applicant(s) : 1,
MR KL
PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
UNSERVED-REFUSED (N) for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr RD Kinariwala for the petitioner and learned APP
Mr Pandya.
2. It
is indicated by the learned APP that all possible steps have been
taken to trace the corpus. The photographs were sent to Doordarshan
for telecasting as a missing person, but since offence is registered,
Doordarshan has returned the same saying that let the matter be
investigated. Investigation is going on.
3. We
also find from the report made by the Investigating Agency that all
possible steps have been taken with due diligence and, therefore, no
fruitful purpose is going to be served by keeping this matter alive.
We dispose of this petition with a direction to the police agency to
continue the investigation with same zeal and enthusiasm to find out
the missing girl. The petition stands disposed of accordingly. Notice
is discharged.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top