Gujarat High Court
Masaribhai vs State on 1 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1652/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1652 of 2007
=========================================
MASARIBHAI
KANABHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
AJ SHASTRI for Applicant(s) : 1,
NOTICE SERVED
for Respondent(s) : 1 - 3.
MR ASHISH M DAGLI for Respondent(s) : 4
- 5.
=========================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.M.S.SHAH
and
HONOURABLE
MR. JUSTICE D.H.WAGHELA
Date
: 01/07/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
The applicant’s
brother is yet to be traced out.
Place the matter for
hearing on 15.07.2008.
In the meanwhile,
respondent No.2 is directed to continue efforts for recovery of the
applicant’s brother.
[M.S.Shah, Actg. C.J.]
[D.H.Waghela, J.]
mrpandya*
Top