Gujarat High Court Case Information System
Print
R/SCR.A/1351/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1351 of 2011
================================================================
CHETRAM
CHANDGIRAM BHARADWAJ & 4....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MRHARSHITSTOLIA
as ADVOCATE for the Applicant(s) No. 1-5
MRPARTHSTOLIA
as ADVOCATE for the Applicant(s) No. 1-5
PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/06/2011
ORAL
ORDER
1. Challenge
in this petition is to the order dated 26.05.2011 passed by the
learned 4th Additional Senior Civil Judge and Additional
Chief Judicial Magistrate, Veraval partly allowing remand application
preferred by the police and granting police remand for two days so
far as present applicants are concerned, substantially on the ground
that main accused i.e. husband of the deceased is not traceable and
to know whereabouts of the main accused, remand is necessary.
Secondly on the ground to recover Rs.2 lacs said to have been paid by
the first informant towards dowry.
2. Taking
into consideration the grounds for which remand for a period of 2
days has been granted, I am inclined to issue Notice
returnable on 20.06.2011. Mr.J.K.Shah, learned APP waives service of
notice on behalf of respondent State.
3. Till
the next returnable date, operation, implementation and execution of
the order dated 26.05.2011 granting two days remand in connection
with C.R.No.I-4 of 2011 registered with Veraval City Police Station,
District Junagadh shall remain suspended.
Direct
service is permitted.
(J.B.PARDIWALA,
J.)
satish
Page
2 of 2
Top