Gujarat High Court Case Information System
Print
SCR.A/2454/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2454 of 2011
=========================================================
PATEL
URVASHIBEN CHINTANBAHI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK V BHAVSAR for
Applicant(s) : 1,
MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1 - 3.
DS AFF.NOT FILED (N) for Respondent(s) : 4
- 5.
None for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned counsel
Mr.Siddharth Dave appears for respondent No.5 and submits that
respondent No.5 will co-operate in investigation of the offences,
which are now registered as I – C.R.No.156 of 2011 on
7.11.2011. Learned APP submitted on instructions that since the FIR
is recently registered, the police will take all the necessary steps
for investigating into the offences, and as the first priority, try
to locate and produce before this Court the husband of the
petitioner. S.O to 16.11.2011 at the request of learned APP.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top