Gujarat High Court Case Information System
Print
CR.MA/11320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11320 of 2010
In
CRIMINAL
APPEAL No. 479 of 2009
=========================================================
PRAKASH
ASHOKKUMAR LAKHWAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BK OZA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
M/S
S G ASSOCIATES for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 29/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Further
to this Court’s order dated 28.10.2010, opponent No.2-Reshmaben
Kantilal Gurnani is present before the Court. It is indicated by
learned Senior Advocate Mr.Lakhani that she has marked her presence
as per the direction of this Court with Sardarnagar Police Station,
as there is no Mahila Police Setation at Sardarnagar.
2. Learned
advocate Mr.Oza is not present when the mater is called out.
3. For
time being, respondent No.2 is exempted from following the direction
given by order dated 28.10.2010, till further orders. S.O to
7.12.2010.
[A.L.Dave,J.]
[V.M.Sahai,J.]
-patel
Top