Gujarat High Court Case Information System
Print
SCR.A/887/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 887 of 2011
=========================================================
PRAVINBHAI
KHIMJIBHAI JIDIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR. KL PANDYA, APP PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/06/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
Mr. Pavan Barot for the petitioner and Mr. Pandya, learned APP for
the respondent State. Perused the affidavit filed by the concerned
officer.
It
appears that the police authorities are trying their best to trace
the corpus. Without exact location, it is not possible to trace the
corpus immediately. It cannot be said that the authorities are
inactive or dormant over the issue. No fruitful purpose is likely to
be served by keeping this matter alive. We therefore, dispose of
this petition with a direction to the respondent authorities to
continue the search for the corpus. The petition stands disposed of
accordingly. Notice discharged.
shekhar
(A.L. DAVE, J) (BANKIM.N.MEHTA, J)
Top