Gujarat High Court High Court

Mohammed vs State on 21 June, 2010

Gujarat High Court
Mohammed vs State on 21 June, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1027/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1027 of 2010
 

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

 

MOHAMMED
ASLAM S/O IMTIYAZAHMED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1,MISS TABASSUM SAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court the Report has been
submitted by 2nd
Police Inspector of Gomtipur Police Station. As per the said Report
up-till now the corpus Rubina is not traced. It appears that
there is no reporting about putting up of mobile under observation
and the clue, if any, available therefrom.

Hence,
after the date on which the corpus is found missing till today the
mobile record shall be traced and it shall be kept under observation
and further attempt shall be made by the concerned Police Officer to
trace the corpus and produce before this Court.

The
matter is fixed for further hearing on 5th July, 2010.

(JAYANT
PATEL,J.)

(Z.

K. SAIYED, J.)

sas

   

Top