Gujarat High Court
Panchal vs State on 7 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/19/9008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1990 of 2008
=========================================================
PANCHAL
MAHESH SHAMJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KH BAXI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 07/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Mr.K.H.Baxi for the petitioner. On deposit of
Rs.10,000/- before the Registry within a week time from today, Notice
returnable on 11.11.2008. Learned APP Mr.Dabhi waives for respondent
No.1. Direct service permitted for other respondents. Notices to
respondent Nos.3 and 4 to be served through respondent No.2. It is
directed that respondent Nos.2, 3 and 4 to produce corpus of the wife
of the petitioner Muniben before this Court, whenever corpus is
available.
(J.R.Vora,J) (Sharad
D.Dave,J)
pathan
Top