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 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HEMAL A DAVE for
Applicant(s) : 1,
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
JAPAN V DAVE for Respondent(s) : 3,
NOTICE SERVED for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
LB Dabhi, learned APP for the respondent – State of Gujarat,
upon instructions received from Mr. MJ Patel, PSI, Sarkhej Police
Station, who is personally present before the Court, states that Mr.
MJ Patel, PSI, Sarkhej Police Station visited Jagatpur, Nakoda, Gota
and Chandkheda to trace out the corpus Ravina. However, he could not
find out the corpus from that places. He has stated that still the
investigation is under progress and intensive efforts are going on to
trace out the corpus. He therefore, states that some more time is
required to trace out the corpus. It is therefore, urged
to adjourn the matter.
2. The
prayer made by Mr. LB Dabhi, learned APP for the respondent –
State of Gujarat has not been opposed by Mr. HA Dave, learned
advocate for the petitioner.
3. Hence,
by consent, matter is adjourned to 29.12.2011.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top