Gujarat High Court High Court

Rathod vs State on 18 March, 2009

Gujarat High Court
Rathod vs State on 18 March, 2009
Author: Jayant Patel,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/277/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 277 of 2009
 

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

 

RATHOD
KIRANKUMAR MAVJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
BA PATEL for
Applicant(s) : 1,MR RN JASKIA for Applicant(s) : 1, 
MR. L.R.PUARI,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 3, 
DS
AFF.NOT FILED (N) for Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the earlier order passed by this Court on 26.2.2009, though the
police was directed to produce the corpus before this Court, neither
the report is produced nor the attempts are shown before this Court
for tracing the corpus and to produce before this Court.

Mr.

L.R.Pujari, learned APP states that because of misunderstanding of
the order, the proper action has not been taken and he submitted
that if some time is given, he shall see to it that the order is
complied with.

With
a view to give one more opportunity to the police for making efforts
to trace the corpus and to produce before this Court, s.o. to
24.3.2009.

(Jayant
Patel,J)

(Rajesh
H.Shukla,J)

Jayanti*

   

Top