Gujarat High Court
Meruji vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/1083/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1083 of 2005
==============================================================
MERUJI
DHULAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MRS
PC FERNANDEZ for
Petitioner No(s).: 1.
MR
S.S. PATEL, A.P.P. for
Respondent No(s).: 1.
None for Respondent No(s).:
2,3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/08/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
.
Leave
to amend.
Notice
to respondents nos. 1 and 3 returnable on 31st Agusut,
2005. Learned A.P.P. Shri S.S. Patel waives service of notice for
respondent no. 1. On the returnable date, respondent no. 3 shall
give details about the action taken by him in pursuance of intimation
given by the petitioner with regard to missing of Laxmiben Thakore.
Direct service is permitted so far as respondent no. 3 is concerned.
(ANIL
R. DAVE, J.)
(M.D.
SHAH, J.)
siji
Top