Gujarat High Court High Court

Thakershibhai vs State on 14 August, 2008

Gujarat High Court
Thakershibhai vs State on 14 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1168/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1168 of 2007
 

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

 

THAKERSHIBHAI
ISHVERBHAI KOLI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIREN G DAVE for
Applicant(s) : 1, 
MR. L.B.DABHI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2 - 3, 5, 
MR
SUNIL C PATEL for Respondent(s) : 4, 
NOTICE UNSERVED for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

L.B.Dabhi, learned APP for Respondent No.1-State of Gujarat prays to
adjourn the matter as, the PI of Bavla Police Station, who is
investigating the complaint filed by the present petitioner, which
is registered vide CR No. I-84/2007 at Bavla Police Station, for the
offence punishable under Section 363 of the Indian Penal Code, in
connection with the alleged kidnapping of the petitioner’s daughter
named Dipika, could not remain present in the Court because of heavy
rain.

The
prayer made by him has not been opposed by Mr.V.G.Dave, learned
Advocate of the Petitioner.

Hence,
by the consent of the learned advocates appearing for the parties,
the matter is adjourned to 25.8.2008.

PI
of Bavla Police Station, who is investigating the case, shall remain
present before the Court on the next date with detailed report with
regard to the efforts taken by him to find out the missing girl
Dipika, together with the case diary.

(A.M.Kapadia,J)

(Z.K.Saiyed,J)

Jayanti*

   

Top