Gujarat High Court Case Information System
Print
SCR.A/1716/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1716 of 2010
=========================================================
ANWARBHAI
AADAMBHAI VAHORA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
SK BAGGA for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
NOTICE UNSERVED
for Respondent(s) : 3,
NOTICE SERVED for Respondent(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Ms.
Chetna Shah, Ld. APP states that intensive efforts are going on to
trace out the corpus Reshma. She further states the Investigating
Officer has received the marriage certificate of corpus Reshma and
respondent no. 3, which has been registered at Aavvadi, Taluka
Chalisgam, Dist. Jalgam, State of Maharashtra, through courier of
Tarapur. She, therefore, states that as the corpus is at present in
State of Maharashtra, some more time is required to trace out the
corpus.
2. Mr.
Bagga, learned advocate for the petitioner has not opposed the
request made by the Ld. APP.
3. Hence
matter is adjourned to 27/10/2010.
(A.M.
Kapadia, J.)
(
J.C. Upadhyaya, J.)
* Pansala.
Top