Gujarat High Court
Joravarsinh vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1699/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1699 of 2007
======================================
JORAVARSINH
SUNDERSINH PUNIA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
======================================
Appearance :
MR
NB TIWARI for Applicant(s) : 1,
MR LB
DABHI, APP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
NOTICE
NOT RECD BACK for Respondent(s) : 3,
NOTICE
UNSERVED for Respondent(s) :
4,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/06/2008
ORAL
ORDER
Report
regarding the steps taken for recovery of the brother of the
petitioner is submitted. That be taken on record.
Respondent
No.2 is directed to continue the efforts for recovery of the brother
of the petitioner.
List
it on 30.07.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy
Top