Gujarat High Court
Ajay vs State on 24 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/864/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 864 of 2008
======================================
AJAY
GOVINDBHAI WAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
======================================
Appearance :
MR
SIKANDER SAIYED for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 - 3.
MR
HARSHADRAY A DAVE for Respondent(s) : 4,
MR
HARDIK A DAVE for Respondent(s) : 4,
NOTICE
SERVED BY DS for Respondent(s) :
5,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/06/2008
ORAL
ORDER
The
wife of the petitioner is yet to be recovered.
Respondent
No.5 is directed to recover the wife of the petitioner and produce
her before the Court on the next date.
List
it on 29.07.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy
Top