Gujarat High Court High Court

Rabari vs State on 30 July, 2010

Gujarat High Court
Rabari vs State on 30 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/141420/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1414 of 2010
 

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

 

RABARI
MOHANBHAI HARIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHAYKUMAR P SHAH 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
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 05.08.2010.

Mr.Pandya,
learned Additional Public Prosecutor, waives service of notice of
Rule for respondent No.1.

Respondent
No.2 is directed to ensure that corpus-Sejalben is produced before
this Court on the next date. It is also observed that the corpus
shall be at the liberty to remain present before this Court with her
parents, if she so desires.

Direct
Service for respondent No.2. Other respondents to be served through
concerned Police Station.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top