Gujarat High Court High Court

Gajendrasinh vs The on 12 September, 2008

Gujarat High Court
Gajendrasinh vs The on 12 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10653/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10653 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 836 of 2006
 

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

 

GAJENDRASINH
HEMTUJI CHAVDA - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

It
is clarify that the amount of Rs.2000/- which also includes the
amount of Rs.400/-, which is paid under Hindu Marriage Petition. in
that view of matter this application stands allowed.

(K.S.Jhaveri,J)

*Himanshu

   

Top