Gujarat High Court High Court

Vitthalbhai vs Bhalabhai on 7 October, 2008

Gujarat High Court
Vitthalbhai vs Bhalabhai on 7 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/10/5308	 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
: 
MR
MP PRAJAPATI for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 7,9 - 10,12 - 13,
15, 
NOTICE SERVED for Respondent(s) : 8, 11, 14, 
- for
Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

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

Mr.K.H.Gohil,
In-charge Police Inspector, L.C.B., Ahmedabad (Rural) produced on
record detailed search report in respect of corpus Sonalben.
Accordingly, the police has recorded necessary statements and made
intensified inquiry. Learned APP Mr.Dabhi is present. He was heard.
While learned advocate Mr.Prajapati, learned advocate for the
applicant is not present and learned advocate Mr.R.V.Chavda submits
that he is busy in the First Court and the matter be kept back.

However,
when the detailed report is on record, there is no purpose in keeping
the matter back and it is directed that the police to file further
detailed report on 23.10.2008. S.O., to 23.10.2008.

(J.R.Vora,J)

(Sharad
D.Dave,J)

pathan

   

Top