Gujarat High Court High Court

Govindbhai vs State on 10 September, 2008

Gujarat High Court
Govindbhai vs State on 10 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/837/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 837 of 2008
 

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

 

GOVINDBHAI
ATMARAM DANTANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH B BARIYA for
Applicant(s) : 1, 
MR DABHI, APP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 5. 
MR BH SOLANKI for Respondent(s)
: 3 - 5. 
NOTICE UNSERVED for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned Advocate Mr. Bariya for the applicant and learned APP Mr.
Dabhi for respondent No.1 ? State of Gujarat.

Today,
P.S.I. Mr. R.K.Balat, Ramol Police Station, Ahmedabad City, is
present and places on record detailed progress Report after 6.8.2008,
in respect of search made for corpus of Jayaben. Accordingly, Police
has visited Rajasthan, Maharashtra, etc., but nothing fruitful could
be found. Even mobile numbers are also checked.

Learned
Advocate for the applicant submits that his client is not present
today and he requests this Court to keep this matter tomorrow in case
if any information received by his client. In this view of the
matter, S.O. to 11.9.2008.

(J.

R. VORA, J.)

(Z.K.SAIYED,
J.)

sas

   

Top