Gujarat High Court High Court

Jagdishchandra vs Hansaben on 18 March, 2010

Gujarat High Court
Jagdishchandra vs Hansaben on 18 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1538/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1538 of 2010
 

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


 

JAGDISHCHANDRA
MAGANLAL PARMAR & 9 - Applicant(s)
 

Versus
 

HANSABEN
JAGDISHCHANDRA PARMAR & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
NS SHETH for Applicant(s) : 1 - 10. 
NOTICE SERVED for
Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicants.

It
is contended that place of alleged incident is Ambedkar Chowk,
Chitradia Vas, Mehsana and complaint is lodged at Sabarmati Police
Station, Ahmedabad. It is also submitted that allegations levelled
against the applicants are general in nature, and therefore,
investigation be stayed.

Though
served no one appears for the private respondent.

Considering
the above, ad-interim relief in terms of para 18(B) till further
orders.

S.O.

to 22.04.2010.

[Anant
S. Dave, J.]

*pvv

   

Top