Gujarat High Court High Court

Appearance : vs Mr Divyesh Sejpal App For on 18 November, 2010

Gujarat High Court
Appearance : vs Mr Divyesh Sejpal App For on 18 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/395/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 395 of 2010
 

 
 
=========================================


 

PATEL
PRAVINBHAI MANILAL 

 

Versus
 

STATE
OF GUJARAT & ORS
 

=========================================
 
Appearance : 
MR
RAJESH O GIDIYA for
Applicant 
MR DIVYESH SEJPAL APP for Respondent  No.1 
RULE
SERVED for Respondent Nos. 2  
MR PRATIK B BAROT for Respondent No.
3 
RULE UNSERVED for Respondent No. 4 
DELETED for Respondent No.
5 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.

Divyesh Sejpal, learned APP for the respondent – State, states
that intensive efforts are going on to find out the corpus
`Dimple’, daughter of the petitioner and some more time is required
to trace out the corpus. He, therefore, urges to adjourn the matter
for a period of two weeks.

2 The
prayer made by the learned APP has not been opposed by Mr. Rajesh O
Gidiya, learned Advocate for the petitioner.

3 Hence,
by consent of the learned Advocates, S.O. to 2.12.2010.

(A.M.KAPADIA,
J.)

(B.N.

MEHTA, J.)

pnnair

   

Top