Gujarat High Court High Court

Somabhai vs State on 13 May, 2010

Gujarat High Court
Somabhai vs State on 13 May, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/867/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 867 of 2010
 

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

 

SOMABHAI
AMRABHAI SAGTHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR H PATHAK for
Applicant(s) : 1, 
MR LR PUJARI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 13/05/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule,
returnable on 20th
May 2010.

The
concerned Police Officer-respondent no.2, shall trace the
corpus-Manisha and produce before this Court on the next date.

Mr.L.R.

Pujari, learned Additional Public Prosecutor, waives service of Rule
for respondent no.1. Direct Service is permitted for
respondent no.2. Other
respondents to be served through the concerned Police Station.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top