Gujarat High Court High Court

Babubhai vs State on 20 June, 2008

Gujarat High Court
Babubhai vs State on 20 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1016/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1016 of 2008
 

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


 

BABUBHAI
NARANJI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

======================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
MR MAULIK NANAVATI ADDL
PUBLIC PROSECUTOR for Respondent(s) 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
DS AFF.NOT FILED (N) for Respondent(s) : 3,
5, 
MR VD PARGHI for Respondent(s) :
4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
ORAL
ORDER

List
it on 25th June, 2008.

Respondent
No.2 is directed to recover the daughter of the petitioner and
produce her in this Court on next date.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash

   

Top