Gujarat High Court High Court

Ranjitsinh vs State on 22 September, 2008

Gujarat High Court
Ranjitsinh vs State on 22 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/12/0408	 1/ 1	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 Z.K.SAIYED
		
	

 

Date
: 22/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Today,
when the matter was called out, Mr. Raulji, Police Inspector, Vatva
GIDC Police Station, Ahmedabad city, is present and through learned
APP Mr. Dabhi submits that all the possible efforts are being made in
pursuance of detailed Report filed by the concerned Police Inspector
on 1.9.2008. Thereafter, photograph of missing girl has been
published on ?SDoor Darshan?? and again father of respondent No.4
has been inquired into, proper watch at various places is also kept
by the Police.

The
applicant ? party in person is not present when the matter was
called out.

The
concerned Police Officer is directed to intensify the search and file
detailed Report on 20.10.2008.

(J.

R. VORA, J.)

(Z.K.SAIYED,
J.)

sas

   

Top