Gujarat High Court
Vinubhai vs State on 2 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/13792/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13792 of 2009
=========================================================
VINUBHAI
BABUBHAI THAKOR & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1 - 7.
MR KP RAVAL, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/02/2010
ORAL
ORDER
Rule
returnable on 2nd March 2010. Petitioners shall deposit
before this Court cost of Rs.10,000/- which shall be paid over to
respondent No.2 if she chooses to appear. Further proceedings in the
pending complaint are stayed.
Learned
APP Shri Raval waives service of rule on behalf of respondent No.1.
Direct
service to respondent No.2 is permitted.
(Akil
Kureshi, J.)
(vjn)
Top