Gujarat High Court High Court

Prashant vs State on 5 May, 2011

Gujarat High Court
Prashant vs State on 5 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1053/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1053 of 2011
 

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

 

PRASHANT
RANCHHODBHAI MANDAVIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YASH N NANAVATY for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/05/2011  
 
ORAL ORDER

Notice and notice as to
interim relief returnable on 21.6.2011.

Mr.L.R.Pujari,
learned APP waives service of notice on behalf of respondent No.1.

In
the meanwhile, interim relief in terms of para 6(C) on condition that
the petitioner will regularly pay amount of maintenance as per the
order passed by the trial Court, 8th Additional Senior
Civil Judge and Judicial Magistrate First Class, Jamnagar dated
16.12.2009 in Criminal Misc. Application No.254 of 2008.

(M. D.

SHAH, J.)

kks

   

Top