Gujarat High Court Case Information System
Print
SCR.A/2485/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2485 of 2010
=========================================================
MAHESHKUMAR
MANEKLAL THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Applicant(s) : 1,
MR DC SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Notice
to respondents returnable on 27.12.2010 on condition that the
petitioner shall deposit Rs.10000/- as a cost, to show his bona fide,
with the Registry of this Court on or before 13.12.2010.
2. Mr.
DC Sejpal, learned APP appears and waives service of Notice on behalf
of respondent No.1 – State of Gujarat.
3. Notice
to respondent Nos.3 to 7 shall be served through respondent No.2 Mr.
BJ Jhala, Police Inspector, Bavla Police Station, Bavla, Dist:
Ahmedabad. Direct service to respondent No.2 is permitted.
4.
Respondent No.2 Mr. BJ Jhala, Police Inspector, Bavla Police Station,
Bavla, Dist: Ahmedabad is directed to trace out the corpus Dimple –
daughter of the petitioner, who is allegedly in illegal detention of
respondent No.3 – Barot Tulsibhai Maghabhai and produce her, on
the returnable date, before this Court.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top