Gujarat High Court High Court

Raval vs State on 11 February, 2010

Gujarat High Court
Raval vs State on 11 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/4420/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 44 of 2010
 

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

 

RAVAL
GOVINDBHAI GHELABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Applicant(s) : 1, 
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
DS AFF.NOT FILED
(N) for Respondent(s) : 3, 
MR AR THACKER for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date :
11/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned advocate Mr. Nirzar S. Desai for the petitioner, learned
A.P.P. Mr. D.C. Sejpal for respondent Nos.1 and 2 and learned
advocate Mr. A.R. Thacker for respondent No.4.

Learned
APP submitted that efforts are on and they want some more time to
trace out the girl. At his request, the matter is adjourned to
23.2.2010.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top