Gujarat High Court High Court

Jagatbhai vs The on 2 July, 2008

Gujarat High Court
Jagatbhai vs The on 2 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1582/2007	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1582 of 2007
 

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

JAGATBHAI
D CHAUHAN - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 6 - Respondent(s)
 

========================================== 
Appearance
: 
MR J G
VAGHELA for Applicant(s) : 1, 
MR UR BHATT ADDL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 2 - 3. 
MR TUSHAR CHAUDHARY for Respondent(s) :
4, 
NOTICE UNSERVED for Respondent(s) : 5 -
7. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 02/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Petitioner’s
wife is not traced out.

2. Respondent
No.2 is directed to continue the efforts to trace out the
petitioner’s wife and submit report on the next date.

3. Learned
A.P.P. shall also take instructions from higher police officer. S. O.
to 23.07.2008.

				Sd/-					Sd/-
 

(

M.S.Shah, Actg.C.J.) ( D.H.Waghela, J.)

(KMG
Thilake)

   

Top