Gujarat High Court Case Information System
Print
SCR.A/1150/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1150 of 2010
=========================================
KANJIBHAI
GOVINDBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance :
MR
BP MUNSHI for the Applicant.
Mr. A.J.Desai, Additional Public
Prosecutor for Respondent nos. 1 and 2.
NOTICE UNSERVED for
Respondent(s) : 3 - 6.
NOTICE NOT RECD BACK for Respondent(s) :
7,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 19/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr. Munshi for the petitioner and learned Additional
Public Prosecutor Mr. Desai for the State. Considered earlier
affidavits filed by Police Officers. Today Mr. P.S.Parmar, Assistant
Commissioner of Police, East Zone, Rajkot is present before us.
2. We
are satisfied that the police agency has taken all possible steps to
trace the corpus. Mr. Munshi in all fairness states that all possible
steps are taken. ACP Mr. Parmar states that the search would be
continued with all sincerity and seriousness in future. In light of
this statement, while directing the police to continue the search for
the corpus, the matter is adjourned to 18th March, 2011.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top