Gujarat High Court High Court

Kanjibhai vs State on 19 January, 2011

Gujarat High Court
Kanjibhai vs State on 19 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1150/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1150 of 2010
 

 
 
=========================================


 

KANJIBHAI
GOVINDBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BP MUNSHI for the Applicant. 
Mr. A.J.Desai, Additional Public
Prosecutor  for Respondent nos. 1 and 2. 
NOTICE UNSERVED for
Respondent(s) : 3 - 6. 
NOTICE NOT RECD BACK for Respondent(s) :
7, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate Mr. Munshi for the petitioner and learned Additional
Public Prosecutor Mr. Desai for the State. Considered earlier
affidavits filed by Police Officers. Today Mr. P.S.Parmar, Assistant
Commissioner of Police, East Zone, Rajkot is present before us.

2. We
are satisfied that the police agency has taken all possible steps to
trace the corpus. Mr. Munshi in all fairness states that all possible
steps are taken. ACP Mr. Parmar states that the search would be
continued with all sincerity and seriousness in future. In light of
this statement, while directing the police to continue the search for
the corpus, the matter is adjourned to 18th March, 2011.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top