Gujarat High Court High Court

Pankajkumar vs State on 25 October, 2010

Gujarat High Court
Pankajkumar vs State on 25 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2102/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2102 of 2010
 

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


 

PANKAJKUMAR
MANEKLAL JADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JB DASTOOR for
Applicant(s)  
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 25/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 28.10.2010.

Mr.

L R Pujari, learned APP waives service of rule on behalf of
respondent No.1.

Police
Inspector, Viramgam Plice Station, respondent No.4 shall ensure that
corpus of Chetanaben, wife of the petitioner, is produced before this
Court on the returnable date.

Direct
Service for respondent No.4.

Other
respondents to be served through the concerned police station.

[
JAYANT PATEL, J. ]

mathew
[ H.B. ANTANI, J. ]

   

Top