Gujarat High Court
Sanjay vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15538/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15538 of 2010
======================================
SANJAY
KANJIBHAI KUMBHANI & 2 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR.HARDIK
BHARHMBHAT for the Applicants.
MR M.R.MENGDEY, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/12/2010
ORAL
ORDER
1. Considering
the fact that main complaint/ FIR against the main accused is already
quashed and set aside by this Court and the applicants were alleged
to be friends of the girl, who run away, Notice for final
disposal, returnable on 29/12/2010. Mr.M.R.Mengdey, learned
Additional Public Prosecutor waives service of Notice on behalf of
respondent No.1.
2. Direct
service so far as respondent No.2 is concerned. Respondent No.2 be
served through the concerned Police Station. To be placed in 11:00
a.m. board.
[M.R.SHAH,J]
*dipti
Top