Gujarat High Court High Court

Ibrahim vs Hasinaben on 6 August, 2008

Gujarat High Court
Ibrahim vs Hasinaben on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1040320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10403 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 181 of 2008
 

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


 

IBRAHIM
ISMAIL UGHRADAR - Applicant(s)
 

Versus
 

HASINABEN
D/O ISE MOHAMMAD & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HORMAZ B SHETHNA for Applicant(s) : 1, 
None
for Respondent(s) : 1, 4, 
MR SK BUKHARI for Respondent(s) : 2 -
3. 
MR KT DAVE APP for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

Notice
returnable on 26th August, 2008.

Mr.K.T.Dave,
learned APP, waives service of notice for respondent-State of
Gujarat.

(ANANT S. DAVE, J.)

*pvv

   

Top