Gujarat High Court
Divyaba vs Vikramsinh on 31 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7951/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7951 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
=========================================================
DIVYABA
VIKRAMSINH CHUDASAMA - Applicant(s)
Versus
VIKRAMSINH
MANGALSINH CHUDASAMA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
AMRITA AJMERA for
Applicant(s) : 1,
MR BM MANGUKIYA for Respondent(s) : 1,
MS CM
SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/08/2010
ORAL
ORDER
S.O.
to 14th
September 2010.
On
the said date, the respondent No.1 shall bring a cheque or demand
draft of Rs.10,000/- (Rupees Ten Thousand) in favour of the
petitioner.
To
be listed with main matter.
(
AKIL KURESHI, J. )
kailash
Top