Gujarat High Court High Court

Gajraben vs State on 4 February, 2011

Gujarat High Court
Gajraben vs State on 4 February, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1377/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1377 of 2010
 

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

 

GAJRABEN
TEJMALJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2, 
RULE
UNSERVED for Respondent(s) : 3, 5, 
MR HITESH S PADHYA for
Respondent(s) : 3, 
DS AFF.NOT FILED (R) for Respondent(s) :
4, 
None for Respondent(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 04/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
Mr Mahesh Pujara on behalf of Mr Dagli, learned APP Mr Desai and
considered the affidavits filed by the Investigating Officer.

2. It
transpires from the affidavits filed by the Investigating Officer
that all efforts have been made to trace the corpus as well as
respondent No.4-Balaswami P. In making the efforts, they have also
visited Andhra Pradesh and have been able to record statement of the
father of the boy and neighbours of the area, and it is revealed that
the boy is unheard of for the last two years.

3. The
Investigating Agency has also made efforts to trace the boy with the
help of the whereabouts of the mobile phone number which was used by
the boy in making a telephone call.

4. Under
the circumstances, we are of the view that no purpose is going to be
served by keeping this matter alive. We, therefore, dispose of this
petition with a direction to the Investigating Agency to continue the
efforts of tracing the boy and the girl.

5. The
petition accordingly stands disposed of. Rule is discharged.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top