Gujarat High Court High Court

Maheshbhai vs State on 3 March, 2011

Gujarat High Court
Maheshbhai vs State on 3 March, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1057/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1057 of 2010
 

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


 

MAHESHBHAI
LAKSHMANBHAI VALAND - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=================================================
 
Appearance
: 
MS
BENAZIR M HAKIM for Petitioner(s) : 1,MR MA SAIYAD for Petitioner(s)
: 1, 
MR DC SEJPAL, APP for Respondent(s) : 1, 
RULE NOT RECD
BACK for Respondent(s) : 2 - 3, 6, 
MR HARDIK D MUCHHALA for
Respondent(s) : 4 -
5. 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 03/03/2011  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard Mr MA
Saiyad, learned advocate for the petitioner and Mr DC Sejpal, learned
APP for the State. Mr BS Jadeja, Assistant Police Commissioner, ‘I’
Division, Ahmedabad City is also present.

Learned APP
places on record a report made by Assistant Police Commissioner dated
2.3.2011 indicating that all efforts are being made to trace the
corpus as well as respondent No. 3. The earlier affidavits also
indicate the same thing.

In our view,
no fruitful purpose would be served by keeping this matter alive. We,
therefore, dispose of this petition with a direction to investigating
agency to continue the investigation with zeal and efficiency. The
petition is disposed of accordingly. Rule is discharged.

[A.L.

Dave, J.]

[R.M.

Chhaya, J.]

mrpandya

   

Top