Gujarat High Court
Laxmichand vs State on 13 May, 2010
Gujarat High Court Case Information System Print CR.MA/4383/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 4383 of 2010 ============================================= LAXMICHAND MANILAL ALIAS MANUMAL MAGNANI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ============================================= Appearance : MS RENISHA R VYAS for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 13/05/2010 ORAL ORDER
Learned
advocate for the applicant submits that by and large allegations are
general in nature and that too against the applicant who resides at
Sidhpur, District Patan, Gujarat and the marriage was solemnized at
Jaipur in the year 2008. In support of the arguments, learned
advocate for the applicant placed reliance on the decision of the
Apex Court in the case of V.Abraham v. Inspector of Police, Chennai
[2005(1) GLH 22].
In
view of the above, issue notice returnable on 14.07.2010.
In
the meanwhile, ad-interim relief in terms of para 10(b).
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top