Gujarat High Court
Vitthalbhai vs Bhalabhai on 19 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1053/2008 1/ 1 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 - 10,12 - 13, 15,
-
for Respondent(s) : 11, 14,
NOTICE
NOT RECD BACK for Respondent(s) : 0.0.0
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/06/2008
ORAL
ORDER
Issue
fresh notice to respondent no. 8 returnable on 22.07.2008.
Respondent
no. 8 is directed to trace out and recover daughter of the petitioner
and produce in this Court on the returnable date.
List
it on 22.07.2008.
(
Y. R. MEENA, C.J.)
(
J .C. UPADHYAYA, J. )
*pansala
Top