Gujarat High Court High Court

Sanjay vs State on 23 December, 2010

Gujarat High Court
Sanjay vs State on 23 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15538/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15538 of 2010
 

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


 

SANJAY
KANJIBHAI KUMBHANI & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR.HARDIK
BHARHMBHAT for the Applicants. 
MR M.R.MENGDEY, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/12/2010 

 

 
ORAL
ORDER

1. Considering
the fact that main complaint/ FIR against the main accused is already
quashed and set aside by this Court and the applicants were alleged
to be friends of the girl, who run away, Notice for final
disposal, returnable on 29/12/2010. Mr.M.R.Mengdey, learned
Additional Public Prosecutor waives service of Notice on behalf of
respondent No.1.

2. Direct
service so far as respondent No.2 is concerned. Respondent No.2 be
served through the concerned Police Station. To be placed in 11:00
a.m. board.

[M.R.SHAH,J]

*dipti

   

Top