Gujarat High Court High Court

Nileshkumar vs State on 16 December, 2010

Gujarat High Court
Nileshkumar vs State on 16 December, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1832/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1832 of 2010
 

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

 

NILESHKUMAR
GHANSHYAMBHAI PATEL (DESAI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR G GADHAVI for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
NOTICE UNSERVED for Respondent(s) : 3 - 4, 10, 
NOTICE SERVED
for Respondent(s) : 5 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court, report has been submitted
by Police Inspector Shri D.D. Solanki and as per the said report,
attempts are made, but the corpus is not traced, therefore, time is
prayed. As a last opportunity, time is granted till 18th
November, 2010.

It
is further directed that the Superintendent of Police, Ahmedabad
[Rural] shall also submit report about the action taken by him in
this regard as per the last order passed by this Court on 8.10.2010.
Sincere attempts will be made to trace the corpus and produce before
this Court on the next date by using all the intelligence available
with the police. If the corpus is traced prior to the aforesaid date,
it would be open to the learned APP to move the learned Vacation
Judge after intimating the learned counsel for the petitioner.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top