Gujarat High Court Case Information System
Print
SCR.A/2157/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2157 of 2010
=========================================
AMARBEN
PARSHOTTAMBHAI RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
ASHOK N PARMAR 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)
Leave
to join Police Inspector, Shaherkotda police station, Ahmedabad as
respondent no. 5.
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. 2, 3 and 4 shall be served through
respondent no. 5 Police Inspector, Shaherkotda police station,
Ahmedabad.
The respondent no. 5 is directed to trace out the corpus Manju who is
allegedly in illegal detention of the respondent no. 3 and produce
her before the Court on the returnable date.
Direct service to respondent no. 5 is permitted.
(A.M.Kapadia,J)
(V.M.Sahai,J)
***vcdarji
Top