Gujarat High Court Case Information System
Print
SCR.A/1648/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1648 of 2009
=========================================================
MINAXIBEN
SANJAYKUMAR RANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR L.R. PUJARI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR NS SHETH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/03/2010
ORAL
ORDER
Heard
learned Advocates appearing for the parties.
Shri.
N.S. Sheth, learned Advocate appearing for respondent No.2 submitted
that, at present the baby is admitted in a hospital at Mulund,
Mumbai and is undergoing treatment at the hospital.
The
incharge police officer or any officer deputed by him is to enquire
about the treatment being administered to the child and place his
report, after taking statement of the concerned Doctor administering
the treatment at Mumbai within one week or ten days. A copy of this
order to be given to learned APP. S.O. to 18th March,
2010.
(Anant
S. Dave, J.)
Caroline
Top