Gujarat High Court High Court

Laxmiben vs State on 22 August, 2008

Gujarat High Court
Laxmiben vs State on 22 August, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/207720/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2077 of 2007
 

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

LAXMIBEN
HIRABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

====================================================
 
Appearance : 
MR
PURVISH J MALKAN for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 2, 
NOTICE
SERVED for Respondent(s) : 3 -
14. 
====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Ms.Alpa
Dave, learned advocate appearing for learned advocate Mr.Malkan is
present and submits that they have no instructions from their client.
Vide order passed by this Court on 12.08.2008, it was made clear to
the ld.advocate for the applicant that this Court was satisfied as to
the investigation by police, for recovery of Nanduben, and the matter
was required to be disposed of. Ld.advocate for the applicant had
assured this Court that he would obtain necessary instructions from
his client, and would make due declaration to it, and now, this is
the position today.

In
view of the report filed by the Police Sub-Inspector, Gariadhar on
12.08.2008, it appears that Nanduben has now become major, and
necessary investigation is being carried out by the police.

In
view of the above, this application stands disposed of with a
direction to the concerned police station and the concerned Police
Officer to continue investigation and search for the recovery of
corpus of Nanduben, diligently. It is further directed that in no
case, the search for the corpus of Nanduben be abandoned. In case of
difficulty, the applicant is at liberty to approach this Court.
Notice discharged.

(J.R.VORA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top