Gujarat High Court
Minaxiben vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/1648/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1648 of 2009
=============================================
MINAXIBEN
SANJAYKUMAR RANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
ZUBIN F BHARDA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR NS SHETH for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/04/2010
ORAL
ORDER
Pursuant
to order dated 31.03.2010, Police Sub-Inspector, Valod Police
Station, Tapi Dist. (Vyara) submitted a report dated 06.04.2010,
which is ordered to be taken on record. It is stated in the report
that the child is hospitalized since the child is suffering from
acute bronchitis.
Mr.Sheth,
learned advocate for the respondent No.2, submits that if the mother
of the child visits the hospital at Mumbai where the child is
admitted, they have no objection.
In
view of the above, S.O. to 12.04.2010.
[Anant
S. Dave, J.]
*pvv
Top