Gujarat High Court
Sunitaben vs State on 15 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/11846/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11846 of 2010
=========================================================
SUNITABEN
RAJENDRABHAI TRIVEDI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SV RAJU FOR MR SR SHARMA
for
Applicant(s) : 1,
MR M.R. MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR MEHUL SHARAD SHAH FOR MR NEHAL R JOSHI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/12/2010
ORAL
ORDER
Heard
Mr.S.V. Raju, learned advocate appearing for Mr.S.R. Sharma, learned
advocate appearing on behalf of the petitioner,
Mr.M.R. Mengdey, learned Additional Public Prosecutor for the
respondent No.1 – State and Mr.Mehul Sharad Shah, learned
advocate appearing for Mr.Nehal R. Joshi, learned advocate appearing
on behalf of the respondent No.2 – original complainant, at
length.
Ad-interim
relief granted earlier, is hereby ordered to be extended as interim
relief.
S.O.
to 22/6/2011. To be placed in the Final Hearing Board.
[M.R.
SHAH, J.]
rafik
Top