Gujarat High Court High Court

Shaileshbhai vs State on 18 April, 2011

Gujarat High Court
Shaileshbhai vs State on 18 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/411/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 411 of 2011
 

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

 

SHAILESHBHAI
SHANKARLAL PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAPAN V DAVE for
Applicant(s) : 1, 
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3. 
DS AFF.NOT
FILED (N) for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/04/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
APP Mr Pandya states, on behalf of the State of Gujarat, upon
instructions from the Investigating Agencies, that pursuant to the
FIR lodged by the petitioner, investigation is being made. Search for
respondent No.4 is on but he is not traceable. Attempts have been
made to publicize the photographs of the corpus as well as respondent
No.4 and all possible steps have been taken.

2. In
that view of the matter, no purpose is going to be served by keeping
this matter alive. We dispose of this petition by directing
respondent No.1 and officers working under it to continue the search
for the corpus and to properly investigate the FIR which is lodged by
the petitioner. The petition stands disposed of. Notice is
discharged.

3. The
petitioner has already initiated proceedings under Section 97 of
Cr.PC, the same would be decided in accordance with law.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top