Gujarat High Court High Court

Mukundkumar vs State on 18 June, 2008

Gujarat High Court
Mukundkumar vs State on 18 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/806/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 806 of 2008
 

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


 

MUKUNDKUMAR
JENTILAL PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIREN G DAVE for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
NOTICE NOT
RECD BACK for Respondent(s) : 4 -
6. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

					Date
: 18/06/2008 

 

 
ORAL
ORDER

The
report regarding
steps taken for recovery of the daughter of the petitioner has been
submitted. That report be
taken on record. Respondent No.2 is directed to continue his efforts
for recovery of the daughter of the petitioner and produce her before
the Court on the next date.

List
it on 23.7.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyay, J.)

*/Mohandas

   

Top