Gujarat High Court Case Information System
Print
SCR.A/1739/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1739 of 2010
=========================================
DINESHBHAI
GANPATBHAI VAGHELA
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
HEMAL A DAVE for
Applicant
MR HL JANI APP for Respondent No. 1
NOTICE SERVED BY
DS for Respondent No. 2
NOTICE NOT RECD BACK for Respondent Nos. 3
- 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 At
the time of admission hearing of this application, Mr. H.L. Jani,
learned APP for the respondent No.1 – State of Gujarat
states that pursuant to filing of the FIR before the Sarkhej Police
Station, registered vide CR No. 194 of 2010, for the offences
punishable under Sections 363 and 366 read with Section 114 of the
Indian Penal Code against respondent Nos. 3 and 4, investigation
has been carried out and during the course of investigation, both of
them have been arrested. However, the respondent No.3 has been
enlarged on regular bail by this Court. So far as the respondent No.4
is concerned, police has sought for remand but no information has
been received from him with regard to the missing corpus –
Ravina, who is minor i.e. 16 years and 10 months old. The
respondent No.4 is at present in judicial custody and the
investigation is under progress. As and when the corpus –
Ravina is traced out, she will be produced before this Court. He
states that some more time is required to trace out the corpus and
prays to adjourn the matter for a period of four weeks.
2 The
prayer made by him has not been opposed by Mr. Hemal A. Dave,
learned Advocate for the petitioner.
3 Hence,
by consent of the learned Advocates, the matter is adjourned to
25.10.2010.
4 The
progress report of investigation submitted by Mr. Jani, learned APP,
shall be retained on the record of the case.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnai
Top