Gujarat High Court High Court

Meruji vs State on 18 April, 2011

Gujarat High Court
Meruji vs State on 18 April, 2011
Author: Anil R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1083/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1083 of 2005
 

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

 

MERUJI
DHULAJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==============================================================
 
Appearance
:  
MRS
PC FERNANDEZ for
Petitioner No(s).: 1. 
 
MR
S.S. PATEL, A.P.P. for
Respondent No(s).: 1. 
None for Respondent No(s).:
2,3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/08/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

.

Leave
to amend.

Notice
to respondents nos. 1 and 3 returnable on 31st Agusut,
2005. Learned A.P.P. Shri S.S. Patel waives service of notice for
respondent no. 1. On the returnable date, respondent no. 3 shall
give details about the action taken by him in pursuance of intimation
given by the petitioner with regard to missing of Laxmiben Thakore.
Direct service is permitted so far as respondent no. 3 is concerned.

(ANIL
R. DAVE, J.)

(M.D.

SHAH, J.)

siji

   

Top