Gujarat High Court High Court

Gajraben vs State on 8 September, 2010

Gujarat High Court
Gajraben vs State on 8 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1377/2010	 1/ 1	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 KL PANDYA, ASST.GOVT.PLEADER for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2, 
RULE
UNSERVED for Respondent(s) : 3, 
MR HITESH S PADHYA for
Respondent(s) : 3, 
DS AFF.NOT FILED (R) for Respondent(s) :
4, 
RULE NOT RECD BACK for Respondent(s) : 5, 
None for
Respondent(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

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

Upon
request made by Mr.K.L.Pandya, learned AGP for respondent No.1 –
State of Gujarat, matter is adjourned to 09.09.2010 to enable him to
file reply affidavit indicating the steps taken and efforts put by
police authorities to find out the missing corpus.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top