Gujarat High Court
Kanubhai vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/1882/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1882 of 2008
=========================================================
KANUBHAI
MELABHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
SHAILESH C SHARMA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 - 3.
NOTICE UNSERVED for
Respondent(s) : 4,
MR IH SYED for Respondent(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 24/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
APP Mr.L.B.Dabhi places on record the detailed report of steps taken
by the concerned Police Officer Mr.K. K. Damor, P.S.I., Borsad Police
Station. Report is taken on record. The concerned Police Officer is
directed to take further steps to recover the corpus. S.O to 24th
November, 2008.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
vijay
Top