Gujarat High Court Case Information System
Print
SCR.A/1057/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1057 of 2010
=========================================
MAHESHBHAI
LAKSHMANBHAI VALAND
Versus
STATE
OF GUJARAT & 5
=========================================
Appearance
:
MS BENAZIR M HAKIM for
Applicant
MR
MA SAIYAD for Applicant
MR LB DABHI ADDL. PUBLIC PROSECUTOR for
Respondent No.1
RULE NOT RECD BACK for Respondent Nos. 2-3, 6
MR
HARDIK D MUCHHALA for Respondent Nos.
4-5
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.L.
B. Dabhi, learned APP for the respondent No.1 – State of
Gujarat states that the investigation in this case to find out the
corpus is in progress and the Assistant Commissioner of Police,
Ahmedabad City is taking effective steps to find out the corpus. He
further states that the Assistant Commissioner of Police has also
prepared the report with regard to the steps taken by him to find
out the corpus up till now.
He,
therefore, prays to adjourn the matter to enable him to file reply
affidavit of the Assistant Commissioner of Police incorporating
whatever he has stated in his report, and annex the report as well.
The
prayer made by him has not been opposed by Mr.M. A. Saiyed, learned
advocate for the applicant.
Hence,
by consent of learned advocates, S.O. to 18th
November, 2010.
[
A. M. KAPADIA, J. ]
[
J. C. UPADHYAYA, J. ]
vijay
Top