Gujarat High Court High Court

========================================== vs Mr Lb Dabhi App For on 13 November, 2008

Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 13 November, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1155/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1155 of 2008
 

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

PREMAJIBHAI
NANJIBHAI RAVAL 

 

Versus
 

STATE
OF GUJARAT & ANOTHER
 

========================================== 
Appearance
: 
MR JOHNSEY P MACWAN for
Applicant 
MR LB DABHI APP for Respondents No.1 
NOTICE UNSERVED
for Respondent(s) : 2 - 3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

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

Today,
when the matter is called out, learned APP Mr.L.B.Dabhi for the
respondent State places on record a detailed report as prepared
by Mr.B.P.Vaghela, Circle Police Inspector, Matar, District : Kheda,
which is taken on record.

As
per the request made by learned advocate Mr.Yagnik for the applicant,
police is directed to intensify the search in respect of mobile phone
and tower situation of Priteshbhai Kantilal Kachhiya Patel,
respondent No.2 herein and report to this Court on the next date.
Further, police is directed to watch and screen other mobiles and
phones of family members of respondent No.2. S.O. to 11th
December, 2008.

[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]

(vijay)

   

Top