Gujarat High Court High Court

Nandlalbhai vs State on 23 November, 2010

Gujarat High Court
Nandlalbhai vs State on 23 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2163/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2163 of 2010
 

 


 

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


 

NANDLALBHAI
TALSHIBHAI JAMBUKIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AB GATESHANIYA for Applicant(s) : 1, 
MR. L.B.DABHI, APP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
NOTICE NOT RECD BACK for Respondent(s) : 3 -
5. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 


 

ORAL
ORDER

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

Mr.

L.B.Dabhi, learned APP for the Respondent – State of Gujarat
states that intensive efforts are going on to trace out the corpus
Varsa, who is allegedly in illegal detention of Respondent No.4. He
further states that some more time is required to trace out the
corpus. He therefore prays to adjourn the matter.

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

Hence,
by consent of the learned Advocates appearing for the parties, the
matter is adjourned to 30.11.2010.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top