Gujarat High Court Case Information System
Print
R/SCR.A/1383/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1383 of 2011
================================================================
VIKAS
AYALDAS LEKHRAJANI & 2....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MR
PP MAJMUDAR as ADVOCATE for the Applicant(s) No. 1-3
PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 14/06/2011
ORAL
ORDER
1. It
is submitted by Mr.Majmudar, learned Advocate for the applicants that
daughter of respondent no.2 – complainant married with petitioner
no.2 against will of respondent no.2 and her relatives. At present
Nishaben daughter of respondent no.2 is residing with petitioners, as
wife of petitioner no.2.
2. In
view of above, Notice returnable on 18.07.2011.
Mr.L.R.Poojari, learned APP waives service of notice on behalf of
respondent no.1. There is no stay over the investigation but
applicants will not be arrested without permission of the Court.
Direct service is permitted, to be served through concerned Police
Station.
(M.D.SHAH,
J.)
satish
Page
2 of 1
Top