Gujarat High Court High Court

Bhavnaben vs State on 5 August, 2008

Gujarat High Court
Bhavnaben vs State on 5 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/37220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 372 of 2008
 

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

BHAVNABEN
KALPESHKUMAR KADAKIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR MM
TIRMIZI for Applicant(s) : 1 - 2. 
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR MA KHARADI for
Respondent(s) : 2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicants.

Rule.

Mr.

K.T.Dave, learned APP, waives service of rule on behalf of
respondent-State.

Interim
relief granted earlier to continue till further order.

However,
this will not preclude the complainant from taking recourse for civil
remedy available under the law.

[ANANT
S. DAVE, J.]

//smita//

   

Top