Gujarat High Court High Court

Fulaji vs State on 25 November, 2010

Gujarat High Court
Fulaji vs State on 25 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/440/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 440 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1297 of 2010
 

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

 

FULAJI
VANAJI MALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DK DESAI for
Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 - 6. 
MR
SALIM M SAIYED for Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. In
compliance of order dated 18.11.2010, Mr. Amitabh Pathak,
Commissioner of Police, Ahmedabad city as well as PI of Saher Kotda
Police Station are personally present before the Court. Mr. LB
Dabhi, learned APP, upon instructions received from them, states that
intensive efforts are going on to trace out both the corpus Ashaben
and Prahladbhai, who are husband and wife. He further states that
corpus Prahladbhai, for whom Special Criminal Application NO.1297 of
2010 has been filed, is freely moving, as he has visited the shop at
Ahmedabad, in which he was working. However, intensive efforts are
going on to find out both the corpus and to produce before the Court.
He therefore, states that some more time is required to trace out
the corpus. He therefore, urges to adjourn the matter.

2. Prayer
made by Mr. LB Dabhi to adjourn the matter has not been opposed by
Mr. DK Desai, learned advocate for the petitioner of Special Criminal
Application No.440 of 2010. Mr. Salim Saiyed, learned
advocate for the petitioner of Special Criminal Application
No.1297 is not present.

3. Hence,
by consent, the matters are adjourned to 9.12.2010.

4. Mr.

Amitabh Pathak, Commissioner of Police, Ahmedabad City is directed to
monitor the investigation and issue necessary orders to the Police
Officers working under his territorial jurisdiction to put intensive
efforts to find out the corpus and produce before this Court on the
next date of hearing.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top