Gujarat High Court High Court

Heenaben vs Leelaben on 31 August, 2010

Gujarat High Court
Heenaben vs Leelaben on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10007/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10007 of 2010
 

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

 

HEENABEN
ASHOKKUMAR PANCHAL & 7 - Applicant(s)
 

Versus
 

LEELABEN
WIFE OF ASHOKKUMAR MANSUKHBHAI PANCHAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1 - 8. 
None for Respondent(s) : 1, 
MR KARTIK
PANDYA, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 14.9.2010. Learned APP Mr. Pandya waives service of
notice of rule on behalf of the respondent State.

Ad
interim relief in terms of para. 10(B).

(Akil
Kureshi,J.)

(raghu)

   

Top