Gujarat High Court High Court

Kantaben vs Champabhai on 10 August, 2010

Gujarat High Court
Kantaben vs Champabhai on 10 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/102/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 102 of
2008 
=========================================================

 

KANTABEN
CHAMPABHAI TAVIYAD - Applicant(s)
 

Versus
 

CHAMPABHAI
HIRABHAI TAVIYAD & ANOTHER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR SK BUKHARI for Respondent(s) : 1,
 

MR MAULIK
G NANAVATI, ASST. PUBLIC PROSECUTOR for Respondent(s):
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/08/2010 

 

ORAL
ORDER

RULE,
returnable on 25th
August, 2010.

Mr.

Maulik G. Nanavati, learned APP, waives service of notice of rule on
behalf of respondent No.2-State. To be placed on the Admission
Board.

R
& P
be called for, so as to reach this Court on, or before, the
returnable date.

Direct
service
qua respondent
No.1
is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top