Gujarat High Court
Varshaben vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7240/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7240 of 2010
=========================================================
VARSHABEN
W/O KAMLESHBHAI KEVANDAS PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AD DESAI for
Applicant(s) : 1,MS.P J.JOSHI for Applicant(s) : 1,
MS MANISHA L
SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/07/2010
ORAL
ORDER
Grievance
of the applicant complainant is that since long her husband who
is involved in dowry demand and harassment case instituted by her, he
is shown to be absconding whereas he is very much available in the
Gandhinagar area.
Considering
the allegations made, Dy.S.P. concerned is requested to look into the
grievance of the petitioner and take suitable steps as may be
necessary in the facts of the case.
Petition
is disposed of accordingly. Direct Service permitted.
(
AKIL KURESHI, J. )
kailash
Top