Gujarat High Court High Court

Masaribhai vs State on 1 July, 2008

Gujarat High Court
Masaribhai vs State on 1 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1652/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1652 of 2007
 

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


 

MASARIBHAI
KANABHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AJ SHASTRI for Applicant(s) : 1, 
NOTICE SERVED
for Respondent(s) : 1 - 3. 
MR ASHISH M DAGLI for Respondent(s) : 4
- 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.M.S.SHAH
		
	
	 
		 
		 
			 

             
			                 and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 01/07/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

The applicant’s
brother is yet to be traced out.

Place the matter for
hearing on 15.07.2008.

In the meanwhile,
respondent No.2 is directed to continue efforts for recovery of the
applicant’s brother.

[M.S.Shah, Actg. C.J.]

[D.H.Waghela, J.]

mrpandya*

   

Top