Gujarat High Court
Amarben vs Ratanbhai on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.RA/582/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 582 of 2008
=========================================================
AMARBEN
RATANBHAI DESAI & 2 - Applicant(s)
Versus
RATANBHAI
HARJIBHAI DESAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RN GHOTRA for
Applicant(s) : 1
- 3.MS MANSHI A MACWAN for
Applicant(s) : 1
- 3.
None
for Respondent(s) : 1,
MR IM PANDYA, APP for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/09/2008
ORAL
ORDER
Heard
learned advocate Mr.Ghotra for the applicants.
Rule.
Learned APP I.M.Pandya waives the service of Rule on behalf of the
respondent State. Rule for respondent No.2 returnable on 19.9.2008.
Office
is directed to call for the record and proceedings of Criminal
Misw.Application No.1368 of 2006 from the Family Court No.2,
Ahmedabad before the returnable date.
(M.D.Shah,
J.)
Sreeram.
Top