Gujarat High Court Case Information System
Print
SCR.A/2411/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2411 of 2009
=========================================
BHIKHUBHAI
NATHABHAI THUMAR
Versus
STATE
OF GUJARAT AND OTHERS
=========================================
Appearance :
MR
NIRAV C THAKKAR for
the Petitioner
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
Mr.Nirav C.Thakkar, learned advocate for the petitioner and
Mr.D.C.Sejpal, learned Additional Public Prosecutor, for the
respondent State.
Learned Additional Public Prosecutor invited attention of the Court
to the earlier affidavit and the affidavit which is affirmed on
18.01.2010. Learned Additional Public Prosecutor also invited
attention of the Court to various statements recorded by the deponent
including that of the wife of the missing person.
Learned Additional Public Prosecutor assures the Court that the
police will continue its sincere efforts to find out the missing
person.
In
light of the aforesaid statement, the present petition is disposed
of. Notice is discharged.
At
the request of the learned advocate for the petitioner, it is
observed that in the event the petitioner, in his desperate attempts
to find out the whereabouts of his missing son, visits the police
authorities, the police authorities will accord him a humanitarian
treatment and will reply to him in a composed manner.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
*Shitole
Top