Gujarat High Court High Court

Virabhai vs State on 29 July, 2010

Gujarat High Court
Virabhai vs State on 29 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8294/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8294 of 2010
 

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

 

VIRABHAI
CHELABHAI PARMAR & 13 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SHRIKAR
H BHATT for
Applicant(s) : 1 - 14. 
MS ML SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that impugned complaint has been lodged
on 16.7.2010 with respect to alleged incident of 2.5.2010. He pointed
out that by the present petitioner no.14, the complaint was lodged on
3.5.2010 complaining of dowry demand and harassment. As an
afterthought and as a counter blast, impugned complaint has been
filed.

Issue notice returnable on 12.8.2010.

Ad
interim relief in terms of para. 8(b).

(Akil
Kureshi,J.)

(raghu)

   

Top