Gujarat High Court High Court

Mr. L.B.Dabhi vs Notice Not Recd Back For … on 13 December, 2010

Gujarat High Court
Mr. L.B.Dabhi vs Notice Not Recd Back For … on 13 December, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1969/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1969 of 2010
 

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


 

SANJAY
JAYANTILAL NAYI 

 

Versus
 

STATE
OF GUJARAT & 7 

 

=========================================
 
Appearance : 
MR
AMIT N CHAUDHARY for Petitioner(s) : 1, 
MR. L.B.DABHI, APP for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 2, 
DS
AFF.NOT FILED (N) for Respondent(s) : 3, 
NOTICE UNSERVED for
Respondent(s) : 4, 
None for Respondent(s) : 5 -
8. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

L.B.Dabhi, learned APP for the Respondent – State of Gujarat,
upon instructions received from K.F.Aral, ASI, Anjar Police Station,
District Kachchh, who is personally present before the Court, states
that the investigation is under progress and in this connection a
Police Officer has also visited Mumbai on the basis of the
information received through their informant. However, they could
not trace out the corpus from Mumbai. He therefore states that some
more time is required to trace out the corpus-Ranjanben. He
therefore urged to adjourn the matter.

The
prayer made by Mr. L.B.Dabhi, learned APP has not been opposed by
Mr. Amit N. Chaudhary, learned Advocate for the Petitioner.

Hence,
by consent of the learned Advocates appearing for the parties, the
matter is adjourned to 27.12.2010.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top