Gujarat High Court High Court

Champaben vs State on 20 June, 2008

Gujarat High Court
Champaben vs State on 20 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7124/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7124 of 2008
 

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

 

CHAMPABEN
RANCHHODBHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

Heard
Mr. R.C. Jani learned advocate for the applicants.

The
complainant Ms. Sonalben daughter of Ramsangbhai is present before
this Court.

Mrs.

M.L. Shah learned Additional Public Prosecutor has ascertained the
facts from her, pursuant to which, it appears that, the parties are
likely to amicably settle the matter.

In
the circumstances, issue Notice returnable on 8th August
2008. By way of ad-interim relief, further proceedings pursuant to
the First Information Report registered vide Adalaj Police Station
being I-C.R. No. 166 of 2008 are hereby stayed.

Mrs.

M.L. Shah learned learned Additional Public Prosecutor waives
service of notice on behalf of the respondent No. 1-State of
Gujarat. Direct service is permitted qua respondent No. 2.

(HARSHA
DEVANI,J.)

Suresh*

   

Top