Gujarat High Court High Court

Ganeshbhai vs State on 14 December, 2010

Gujarat High Court
Ganeshbhai vs State on 14 December, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2504/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2504 of 2010
 

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

 

GANESHBHAI
NATHABHAI BHILADIYA (CHAMAR) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

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

1. Notice
to respondents returnable on 29.12.2010 on condition that the
petitioner shall deposit Rs.5000/- as a cost, to show his bona fide,
with the Registry of this Court on or before 16.12.2010.

2. Mr.

Dabhi, learned APP appears and waives service of Notice on behalf of
respondent No.1 – State of Gujarat.

3. Notice
to respondent Nos.2,4,5 and 6 shall be served through respondent No.3
PSI, Amirgadh Police Station, Amirgadh, Dist: Banaskantha. Direct
service to respondent No.3 is permitted.

4.
Respondent No.3 PSI, Amirgadh Police Station, Amirgadh, Dist:
Banaskantha, Dist: Banaskantha is directed to trace out the corpus
namely Jyotsanaben and minor Khushi – sister and niece of the
petitioner respectively, who are allegedly in illegal detention of
respondent Nos.4,5 and 6 and produce them before this Court, on the
returnable date.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top