Gujarat High Court High Court

Geetaben vs State on 22 September, 2008

Gujarat High Court
Geetaben vs State on 22 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/819220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8192 of 2008
 

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

GEETABEN
DAUGHTER OF KULINKUMAR MEHTA – Applicant(s)

Versus

STATE
OF GUJARAT & 1 – Respondent(s)

============================================
Appearance
:

MR RJ
GOSWAMI for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR PRAVIN GONDALIYA for
Respondent(s) : 2,
============================================

CORAM
:

HONOURABLE
MR.JUSTICE ANANT S. DAVE

Date
: 22/09/2008

SPEAKING
TO THE MINUTES ORDER

On
27.8.2008, following order was passed:

Heard
learned advocate appearing for the parties.

Interim
relief in terms of para 10(b) qua the applicant only.

Due
to typographical error word Rule was not transcribed in that
order.

The
above order dated 27.8.2008 is now to be read as:-

Heard
learned advocate appearing for the parties.

Rule.

Interim
relief in terms of para 10(b) qua the applicant only.

Speaking
to the minutes is allowed to the above extent only.

[ANANT
S. DAVE, J.]

//smita//

   

Top