Gujarat High Court
Munafmiya vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/364/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 364 of 2008
======================================
MUNAFMIYA
AHMEDMIYA SAIYED - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
EE SAIYED for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
NOTICE
UNSERVED for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/06/2008
ORAL
ORDER
After
our notice, steps are being taken for recovery of the daughter of the
petitioner and report 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. The
petitioner is also directed that if he has any information about the
whereabout of his daughter, pass on the information to the Police and
accompany with the Police to the place where girl is said to have
been detained.
List
it on 17.7.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyay, J.)
*/Mohandas
Top