Gujarat High Court
Parmar vs State on 20 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/159320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1593 of 2010
=========================================================
PARMAR
MILANKUMAR BALWANTBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
KR BRAHMBHATT for
Applicant(s) : 1,
MR KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 27.8.2010. It is directed that respondent No.2 shall
ensure that corpus Nayanaben is produced on the next date. It is
also observed that if corpus Nayanaben is desirous to remain present
with her parents on the next date, she shall be at liberty to remain
present. Mr. Pandya, learned AGP waives Notice for respondent No.1.
Direct service for respondent No.2. Remaining respondents to be
served through concerned Police Station.
(JAYANT
PATEL, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top