Gujarat High Court
Mumtazben vs Commissioner on 21 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/583/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 583 of 2010
=========================================================
MUMTAZBEN
ANARBHAI SANGHVANI - Applicant(s)
Versus
COMMISSIONER
OF POLICE, RAJKOT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) : 1,
MR KP
RAVAL, APP for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the earlier order passed by this Court, the report has been
submitted by the learned APP.
However,
it appears to us that the action is not satisfactory. Therefore, we
direct the concerned Police Inspector of the concerned Police
Station to immediately take steps and produce the corpus before this
Court on 28.4.2010. The said Officer shall take action under the
supervision of the Officer not below the rank of Deputy Commissioner
of Police. S. O. to 28.4.2010.
(Jayant
Patel, J.)
21.4.2010 (Z.
K. Saiyed, J.)
vinod
Top