Gujarat High Court High Court

Ketan vs State on 3 September, 2010

Gujarat High Court
Ketan vs State on 3 September, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/746/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 746 of 2008
 

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


 

KETAN
PRAVINKUMAR SHAH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SONAL R SHAH for Applicant(s) : 1 - 2. 
MR KP
RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/03/2008 

 

 
 
ORAL
ORDER

By
this application, the applicant seeks quashing of the criminal
proceedings arising out of the first information report being
Sarkhej Police Station I ? C.R. No.309/2007. By an order dated
28th January, 2008, notice had been issued which was made
returnable on 5th February, 2008, however, till date, the
respondent No.2 has not been served.

As
the respondent No.2 could not be served, the learned advocate had
been permitted to serve the respondent No.2 through the Sarkhej
Police Station where the first information report has been lodged by
her. However, it appears that even the concerned police authorities
are not in a position to effect service of notice.

In
the background of the facts noted above, the ends of justice would
be met if the criminal proceedings arising out of the first
information report being Sarkhej Police Station I ? C.R. No.309 of
2007 are stayed till the respondent No.2 is located by the police.

The
concerned Investigating Officer of the Sarkhej Police Station shall
inform this Court as and when the respondent No.2 ? Sejalben,
daughter of Jivrajbhai Amabhai Patel is located.

A
copy of this order be furnished to the learned Additional Public
Prosecutor.

Direct
service is permitted.

[HARSHA
DEVANI, J.]

parmar*

   

Top