Gujarat High Court Case Information System
Print
SCR.A/690/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 690 of 2010
=========================================================
KIRANBHAI
RAMESHBHAI MEHRA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MJ BUDDHBHATTI for
Applicant(s) : 1,
MR LR PUJARI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to join Police Inspector of Odhav Police Station as party respondent
and to delete respondent no.3.
Mr.
M.J. Buddhbhatti has produced copy of love letter written by
corpus-Jyotika and he states that corpus is also desirous to marry
with the petitioner and in support of the said contention, the said
love letter is produced.
In
above view of the matter, Rule, returnable on 06th
May 2010. Mr. L.R. Pujari,
learned Additional Public Prosecutor, waives service of Rule for
respondent no.1.
The
Police Inspector of Odhav Police Station as well as Superintendent
of Nari Sanrakshan Gruh, Odhav, the respondent no.4, are directed to
produce respondent no.5-corpus from Nari Sanrakshan Gruh, Odhav on
06th
May 2010 at 02:30 p.m. before this Court.
Direct
Service is permitted for
respondent no.4 as well as Police Inspector, Odhav Police Station.
Other respondents shall be served through concerned police station.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top