Gujarat High Court High Court

Appearance : vs Notice Not Recd Back For on 6 October, 2010

Gujarat High Court
Appearance : vs Notice Not Recd Back For on 6 October, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1831/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1831 of 2010
 

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


 

JIVANBHAI
BIJALBHAI BHARWAD 

 

Versus
 

MUKESH
MAPABHAI BHARWAD (GAMARA) & ORS
 

======================================
 
Appearance : 
MR
BM GUPTA for Applicant 
NOTICE NOT RECD BACK for Respondent Nos.
1,3 - 6. 
NOTICE SERVED BY DS for Respondent No. 2 
PUBLIC
PROSECUTOR for Respondent No.7 
======================================


 
	  
	 
	  
		 
			 

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 Mr.

Sanjay Kumar, learned Advocate, appears and states that M/s Thakker
Associates has received instructions to appear on behalf of the
respondent Nos. 4 and 5 and shall enter the appearance representing
them within a period of one week.

2 Mr.

L.B. Dabhi, learned APP for the respondent No.7 – State of
Gujarat, upon instructions received from Mr. J.M. Shaikh, Police
Sub-Inspector, Rajkot `B’ Division Police Station, Rajkot City,
states that investigation to find out the corpus – minor girl Sonal
is under progress. He states that some more time is required to
find out the corpus. He, therefore, prays to adjourn the matter to
enable the Investigating Officer to find out the corpus.

3 Mr.

B.M. Gupta, learned Advocate for the petitioner, has no objection if
time as prayer for is granted.

4 Hence,
by sent of the learned Advocates, SO to 19.10.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top