Gujarat High Court
Mahesh vs State on 9 June, 2010
Gujarat High Court Case Information System
Print
SCR.A/857/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 857 of 2010
=========================================================
MAHESH
KESARSINH SODHA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2,
RULE NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 09/06/2010
ORAL
ORDER
It
is reported by the Police Sub-Inspector, Nadiad Rural Police Station
that despite efforts, they are not able to trace the corpus.
S.O.
to 23rd
June 2010.
In
the meantime, the authorities shall continue to make efforts and find
out the corpus and produce before this Court as per earlier
direction.
(A.L.
DAVE, J.)
zgs/-
Top