Gujarat High Court Case Information System
Print
SCR.A/2534/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2534 of 2010
=========================================================
JEHAJI
RATNAJI KOLI (THAKOR) - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ANKIT Y BACHANI for
Applicant(s) : 1,
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Notice
to respondents returnable on 29.12.2010.
2. Mr.
Dabhi, learned APP appears and waives service of Notice on behalf of
respondent No.1 – State of Gujarat.
3. Notice
to respondent No.3 shall be served through respondent No.2 Police Sub
Inspector, Bhiladi Police Station, Bhiladi, Tal: Deesa, Dist:
Banaskantha. Direct service to respondent No.2 is permitted.
4.
Respondent No.2 Police Sub Inspector, Bhiladi Police Station,
Bhiladi, Tal: Deesa, Dist: Banaskantha is directed to trace out
corpus Chandrika – minor daughter of the petitioner,
who is allegedly in illegal detention of respondent No.3 –
Ranabhai Karshanbhai Koli (Thakor) and produce the same
on the returnable date, before this Court.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top