Gujarat High Court
Appearance : vs Mr Divyesh Sejpal App For on 18 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/395/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 395 of 2010
=========================================
PATEL
PRAVINBHAI MANILAL
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
RAJESH O GIDIYA for
Applicant
MR DIVYESH SEJPAL APP for Respondent No.1
RULE
SERVED for Respondent Nos. 2
MR PRATIK B BAROT for Respondent No.
3
RULE UNSERVED for Respondent No. 4
DELETED for Respondent No.
5
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
Divyesh Sejpal, learned APP for the respondent – State, states
that intensive efforts are going on to find out the corpus
`Dimple’, daughter of the petitioner and some more time is required
to trace out the corpus. He, therefore, urges to adjourn the matter
for a period of two weeks.
2 The
prayer made by the learned APP has not been opposed by Mr. Rajesh O
Gidiya, learned Advocate for the petitioner.
3 Hence,
by consent of the learned Advocates, S.O. to 2.12.2010.
(A.M.KAPADIA,
J.)
(B.N.
MEHTA, J.)
pnnair
Top