Gujarat High Court Case Information System
Print
SCR.A/1204/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1204 of 2008
=========================================================
RANJITSINH
CHHOTALAL CHAUHAN (DARBAR) - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
Mr.Dabhi,
APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 14/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Again
today, party-in-person is not present when the matter is called out
twice.
Learned
APP Mr.Dabhi places on record a detailed report prepared by PI
Mr.B.D.Rawalji of Vatva GIDC Police Station. The report is produced
by Mr.A.K.Marwada, PSI of the same police station as Mr.Rawalji is on
leage.
Accordingly,
it appears that intensive search is being carried out to find out the
corpus of Dhanlaxmiben. The said report which is taken on record
reveals that police has recorded the statements of relatives of
corpus as well as of respondents. The police has inquired at various
places to find out the whereabouts of the corpus. Even the present
petitioner Ranjitsinh also was accompanying the police in inquiry and
search but no whereabouts are available till today. The police has
also inquired about the mobile print outs of the mobile of respondent
no.4 herein but nothing fruitful could be found. The search is also
made by the police as per the instructions given by the petitioner
and inquiry was made from one Karsanbhai Mevabhai and Dharabhai
Velabhai Bharwad.
It
transpires that intensive search is being carried out by the police
but no whereabouts even then are available.
In
above view of the matter, no fruitful purpose would be served to keep
this petition pending and hence this petition stands disposed of with
a direction to the concerned police station and concerned police
officer to continue the search of corpus Dhanlaxmiben and in no case
the search be closed. If any fruitful information is received about
the corpus, then the petitioner be informed accordingly. Notice is
discharged.
(
J.R.VORA, J ) ( SHARAD D DAVE, J )
srilatha
Top