Gujarat High Court
Jagatbhai vs The on 2 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1582/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1582 of 2007
==========================================
JAGATBHAI
D CHAUHAN - Applicant(s)
Versus
THE
STATE OF GUJARAT & 6 - Respondent(s)
==========================================
Appearance
:
MR J G
VAGHELA for Applicant(s) : 1,
MR UR BHATT ADDL
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 2 - 3.
MR TUSHAR CHAUDHARY for Respondent(s) :
4,
NOTICE UNSERVED for Respondent(s) : 5 -
7.
==========================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 02/07/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Petitioner’s
wife is not traced out.
2. Respondent
No.2 is directed to continue the efforts to trace out the
petitioner’s wife and submit report on the next date.
3. Learned
A.P.P. shall also take instructions from higher police officer. S. O.
to 23.07.2008.
Sd/- Sd/- (
M.S.Shah, Actg.C.J.) ( D.H.Waghela, J.)
(KMG
Thilake)
Top