Gujarat High Court High Court

Jagadulal vs State on 25 April, 2011

Gujarat High Court
Jagadulal vs State on 25 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/383/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 383 of 2011
 

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

 

JAGADULAL
VIDESHILAL JAISWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT J GOHETIYA for
Applicant(s) : 1,MR RD KINARIWALA for Applicant(s) : 1, 
MR KL
PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
UNSERVED-REFUSED (N) for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/04/2011  
 
ORAL ORDER

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

Heard
learned advocate Mr RD Kinariwala for the petitioner and learned APP
Mr Pandya.

2. It
is indicated by the learned APP that all possible steps have been
taken to trace the corpus. The photographs were sent to Doordarshan
for telecasting as a missing person, but since offence is registered,
Doordarshan has returned the same saying that let the matter be
investigated. Investigation is going on.

3. We
also find from the report made by the Investigating Agency that all
possible steps have been taken with due diligence and, therefore, no
fruitful purpose is going to be served by keeping this matter alive.
We dispose of this petition with a direction to the police agency to
continue the investigation with same zeal and enthusiasm to find out
the missing girl. The petition stands disposed of accordingly. Notice
is discharged.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top