Gujarat High Court High Court

Sanjaybhai vs State on 20 September, 2010

Gujarat High Court
Sanjaybhai vs State on 20 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/341/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 341 of 2009
 

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

SANJAYBHAI
BALWANTLAL TAMAKUWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
UTPAL M PANCHAL for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR
UDAYAN P VYAS for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S DAVE
		
	

 

 
 


 

Date
: 20/09/2010 

 

 
 
ORAL
ORDER

Today
when the matter is called out, no one appears for the applicant.

Learned
advocate for respondent No.2 states that the order dated 22.7.2009
passed by this Court while issuing notice is not complied with in
toto.

If
the amount of maintenance is due as per the above order, appropriate
orders will be passed on 27.9.2010.

S.O.

to 27.9.2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top