Gujarat High Court
Rajesh vs State on 1 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/330/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 330 of 2010
=========================================================
RAJESH
KANTILAL RATHOD (LAKDIOVARA) - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR BN
LIMBACHIA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
RULE UNSERVED for Respondent(s) :
3,
DELETED for Respondent(s) : 4 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the earlier order passed by this Court, the learned APP has placed
on record the report from the concerned police officer and he states
that two weeks time may be given to trace the corpus and produce
before this Court. Considering the facts and circumstances, S.O. to
19.04.2010. However, it is directed that the PI of the concerned
police station shall himself take up the action to trace the corpus
and produce before this Court.
(JAYANT
PATEL, J.)
(Z.K.SAIYED,
J.)
*bjoy
Top