Gujarat High Court Case Information System
Print
SCR.A/1969/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1969 of 2010
=========================================
SANJAY
JAYANTILAL NAYI
Versus
STATE
OF GUJARAT & 7
=========================================
Appearance :
MR
AMIT N CHAUDHARY for Petitioner(s) : 1,
MR. L.B.DABHI, APP for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 2,
DS
AFF.NOT FILED (N) for Respondent(s) : 3,
NOTICE UNSERVED for
Respondent(s) : 4,
None for Respondent(s) : 5 -
8.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
L.B.Dabhi, learned APP for the Respondent – State of Gujarat,
upon instructions received from K.F.Aral, ASI, Anjar Police Station,
District Kachchh, who is personally present before the Court, states
that the investigation is under progress and in this connection a
Police Officer has also visited Mumbai on the basis of the
information received through their informant. However, they could
not trace out the corpus from Mumbai. He therefore states that some
more time is required to trace out the corpus-Ranjanben. He
therefore urged to adjourn the matter.
The
prayer made by Mr. L.B.Dabhi, learned APP has not been opposed by
Mr. Amit N. Chaudhary, learned Advocate for the Petitioner.
Hence,
by consent of the learned Advocates appearing for the parties, the
matter is adjourned to 27.12.2010.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top