Gujarat High Court Case Information System
Print
SCR.A/395/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 395 of 2010
=========================================================
PATEL
PRAVINBHAI MANILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH O GIDIYA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 - 3.
MR PRATIK B BAROT for
Respondent(s) : 3,
RULE UNSERVED for Respondent(s) : 4,
DELETED
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 02/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
LB Dabhi, learned APP, upon instructions received from Mr. KM Varu,
Dy. S.P., Mehsana who is personally present before the Court, states
that intensive efforts are going on to trace out corpus Dimple –
daughter of the petitioner. However, some more time is required to
trace out the corpus. He therefore, urges to adjourn the matter for
a period of two weeks.
2. Prayer
made by Mr. LB Dabhi to adjourn the matter has not been opposed by
Mr. Sunil Patel, learned advocate for Mr. Rajesh O. Gidiya, learned
advocate for the petitioner.
3. Hence,
by consent, the matters are adjourned to 16.12.2010.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top