Gujarat High Court High Court

Mahesh vs State on 9 June, 2010

Gujarat High Court
Mahesh vs State on 9 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/857/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 857 of 2010
 

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

 

MAHESH
KESARSINH SODHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2, 
RULE NOT RECD BACK for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 09/06/2010 

 

 
 
ORAL
ORDER

It
is reported by the Police Sub-Inspector, Nadiad Rural Police Station
that despite efforts, they are not able to trace the corpus.

S.O.

to 23rd
June 2010.

In
the meantime, the authorities shall continue to make efforts and find
out the corpus and produce before this Court as per earlier
direction.

(A.L.

DAVE, J.)

zgs/-

   

Top