Gujarat High Court Case Information System
Print
SCR.A/2163/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2163 of 2010
=========================================
NANDLALBHAI
TALSHIBHAI JAMBUKIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
AB GATESHANIYA for Applicant(s) : 1,
MR. L.B.DABHI, APP for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
NOTICE NOT RECD BACK for Respondent(s) : 3 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
L.B.Dabhi, learned APP for the Respondent – State of Gujarat
states that intensive efforts are going on to trace out the corpus
Varsa, who is allegedly in illegal detention of Respondent No.4. He
further states that some more time is required to trace out the
corpus. He therefore prays to adjourn the matter.
The
prayer made by Mr. L.B.Dabhi, learned APP has not been opposed by
Mr. A.B.Gateshaniya, learned Advocate for the Petitioner.
Hence,
by consent of the learned Advocates appearing for the parties, the
matter is adjourned to 30.11.2010.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top