Gujarat High Court Case Information System
Print
SCR.A/1718/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1718 of 2010
=========================================
CHAUDHARI
BHARAT ALIAS LALJI KANJI
Versus
STATE
OF GUJARAT & 9
=========================================
Appearance :
MR
PJ KANABAR for Petitioner(s) : 1,
MR. H.L.JANI, APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
10.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
NOTICE to
Respondent Nos. 1, 2 and 3 only, returnable on 30.9.2010, on
condition that the Petitioner shall deposit Rs.5000/- by way of
cost, with the registry of this Court, within a period of one week
hereof, to show his bonafide.
Mr.
H.L.Jani, learned APP appears and waives service of Notice on behalf
of Respondent No.1-State of Gujarat.
Notice to
Respondent No.5 shall be served through Respondent No.3 PI,
Harij Police Station, Harij, Patan.
Respondent
No.3 PI Harij Police Station, Harij, Patan is directed
to produce the corpus Ashaben the wife of the Petitioner, who is
in alleged illegal custody of Respondent No.5, before this Court on
returnable date.
Direct
service for Respondent Nos. 2 and 3 is permitted.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
Jayanti*
Top