Gujarat High Court High Court

Rukmani vs State on 19 March, 2009

Gujarat High Court
Rukmani vs State on 19 March, 2009
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/954920/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9549 of
2007 
=========================================================

 

RUKMANI,D/O.VELSINH,
- Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Applicant(s) : 1, 
MS C.M.SHAH APP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR RJ GOSWAMI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/03/2009  
 
ORAL ORDER

Heard learned Advocate
Mr.Kapadia for the petitioner.

The learned Advocate
for the petitioner invited attention of the Court to the complaint
filed by the complainant,-respondent No.2 herein.

The learned Advocate
for the petitioner also invited attention of the Court to the
charge-sheet papers annexed as Annexure-B to this petition.

Having perused the
matter, this Court does not find any reason to quash the complaint
filed by the complainant,-respondent No.2 herein.

The
petition is disposed of. Rule is discharged. Interim relief, granted
earlier, shall stand vacated.

(RAVI
R.TRIPATHI, J.)

Amit/-

   

Top