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 the Applicant.
Ms. Chetna M. Shah, Additional
PUBLIC PROSECUTOR for Respondent
no.1.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 29/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Notice
to respondents returnable on 16th November, 2010 on condition that
the applicant shall deposit Rs. 10,000/- as cost to show his bonafide
with the Registry of this Court on or before 3rd November, 2010.
Ms.
Chetna M. Shah, learned Additional Public Prosecutor appears and
waives service of notice on behalf of respondent no.1 State of
Gujarat.
Notice to respondent nos. 3,4 and 5 shall be served through Police
Sub Inspector, Chuda Police Station, Chuda, Dist: Surendranagar.
The respondent no. 2 Police Sub Inspector, Chuda Police Station,
Dist: Surendranagar is directed to trace out corpus minor girl Varsha
who is allegedly in illegal detention of respondent no. 4, and
produce her before the Court on the returnable date.
Direct
service to respondent no. 2 is permitted.
(A.M.Kapadia,J)
(V.M.Sahai,J)
***vcdarji
Top