Gujarat High Court High Court

Vitthalbhai vs Bhalabhai on 10 September, 2008

Gujarat High Court
Vitthalbhai vs Bhalabhai on 10 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1053/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1053 of 2008
 

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

 

VITTHALBHAI
FULABHAI PRAJAPATI - Applicant(s)
 

Versus
 

BHALABHAI
KANABHAI BHARWAD & 15 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 7,9 - 10,12 - 13, 15, 
NOTICE SERVED for
Respondent(s) : 8, 11, 14, 
MR DABHI, APP, for Respondent(s) : 16
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned
Advocate Mr. M.P. Prajapati undertakes to file his appearance on
behalf of petitioner ? party in person.

In-charge
P.S.I., L.C.B., Ahmedabad (Rural) Mr. K.H.Gohil, submits on record,
through learned APP Mr. Dabhi, a detail report as to search made in
respect of victim daughter of the petitioner. We are fully satisfied
that proper steps are being taken by the concerned Officer. However,
learned Advocate for the applicant has expressed apprehension that
still the information of victim girl may be available from respondent
No.2 ? Raju Ghoghabhai Olakiya and respondents No.5,6 & 7. Mr.
Gohil, present before this Court, is suggested to inquire in this
arena though it is on record that respondent No.2 was arrested and
his remand was obtained and even then no fruitful information was
available through due process of law.

Further
report in this respect to be submitted on 7.10.2008. S.O. to
7.10.2008.

(J.

R. VORA, J.)

(Z.K.SAIYED,
J.)

sas

   

Top