Gujarat High Court Case Information System
Print
SCR.A/153320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1533 of 2010
=========================================================
BALUSINH
KALJI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA U VORA for
Applicant(s) : 1,
MR KL PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/08/2010
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 26.08.2010.
Mr.Pandya, learned Additional Public Prosecutor, waives notice of
Rule for respondent No.1.
Respondents
No.2 and 3 shall ensure that the corpus is produced before this Court
on the returnable date. It is further observed that if the
corpus-Ashaben is desirous to remain present before this Court on the
next date with her parents, she shall be permitted to do so.
Direct
service for respondents No.2 and 3. The remaining respondents to be
served through the concerned Police Station.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top