Gujarat High Court Case Information System
Print
SCR.A/1863/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1863 of 2010
=========================================
THAKOR
SARTANJI MADHAJI
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
YM THAKORE for
Applicant
MR LB DABHI APP for Respondent
None for Respondent
Nos. 2 - 9.
=========================================
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 Notice
to the respondents returnable on 11.10.2010 on condition that the
petitioner shall deposit Rs.10,000/- as cost to show his bona fide
with the Registry of this Court within a period of one week.
2 Mr.
L.B. Dabhi, learned APP appears and waives service of Notice on
behalf of respondent No.1-State of Gujarat. Notice to respondent Nos.
3 to 9 be served through respondent No.2- Police Inspector of Vagdod
Police Station, Patan, District-Patan. D.S. is permitted to
respondent No.2
3
Respondent No.2 is directed to produce the corpus-Hasumatiben and
corpus-Meet minor son of Hasumatiben, who are allegedly in illegal
detention of Respondent No.9, before this Court on the returnable
date.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top