Gujarat High Court High Court

Jayantibhai vs State on 9 August, 2010

Gujarat High Court
Jayantibhai vs State on 9 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/116220/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1162 of 2010
 

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

 

JAYANTIBHAI
TULSIBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 3. 
MR VIKRAM J THAKOR for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 09/08/2010 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court, it appears that the Report
has been submitted by the Police Inspector, Unjha Police Station, and
he personally is not present but the Constable is present on his
behalf.

Hence,
Rule returnable on
26.08.2010.

It
is directed that the Police Inspector of Unjha Police Station shall
take immediate steps to trace the corpus and produce her before this
Court and he shall also personally remain present, failing which,
appropriate directions will be issued to the District Superintendent
of Police.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top