Gujarat High Court
Nileshbhai vs State on 7 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/1627/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1627 of 2007
==========================================
NILESHBHAI
M PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==========================================
Appearance
:
MR CB
DASTOOR for Applicant(s) : 1,
Mr. K. T Dave
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2 - 4.
MR RE VARIAVA for Respondent(s) : 2 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/08/2008
ORAL
ORDER
Rule.
The
petitioner shall continue to pay the amount of maintenance as
ordered on 29th June 2006. Mr. K. T Dave learned
Additional Public Prosecutor waives services of rule on behalf of the
State.
(Anant
S. Dave,J.)
mary//
Top