Gujarat High Court
Fulaji vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/440/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 440 of 2010
=========================================================
FULAJI
VANAJI MALI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DK DESAI for
Applicant(s) : 1,
MR DABHI, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 - 6.
MR SALIM M SAIYED for
Respondent(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the earlier order passed by this Court, Mr. Dabhi, learned A.P.P.
has placed on record the report received from the concerned Police
Officer in which it has been stated that the attempts are made, but,
up till now the corpus Ashaben is not traced, and further
information are yet to be received.
Hence,
S.O. to 21.6.2010.
Liberty
to move the learned Vacation Judge, subject to his convenience, in
case if the corpus is traced or for appropriate orders. It is further
directed that since attempts shall be made to trace the corpus and
produce before this court.
(JAYANT
PATEL,J.)
(Z.K.
SAIYED, J.)
sas
Top