IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 3786 of 2002
--------------------------------------------------------------
NILESHBHAI DAHYABHAI PATEL
Versus
DILIP RANJITSINH CHAUHAN
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 3786 of 2002
MR CR ABICHANDANI for Petitioner No. 1-2
MR H.S.MULIA for Respondent No. 1
MR K.C.SHAH, APP for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE A.M.KAPADIA
Date of Order: 29/06/2002
ORAL ORDER
Leave to add GURUDAYAL SINGH KHERA, P.I.,
Karelibagh Police Station, Vadodara as party respondent
No.3.
2.Notice returnable on 15.7.2002. Mr. H.S.Mulya,
learned advocate appears for respondent No.1 and waives
service of notice on his behalf. Mr. K.C.Shah, learned
APP appears and waives service of notice on behalf of
respondent No.2 State of Gujarat. Notice be served to
respondent No.3 through Dy. Commissioner of Police
(South Zone), Vadodara. Affidavit tendered by Mr.
H.S.Mulya, learned advocate for the respondent No.1,
which is sworn by DILIP RANJITSINH CHAUHAN respondent
No.1 shall be retained on record of this case.
3.Ad-interim relief in terms of para 4(ii) is
granted till then. It is further directed that
respondent No.3 or any Police Officer of Karelibagh
Police Station, Vadodara shall not call respondent No.1
Dilip Ranjitsinh Chauhan who is the complainant in
connection with proceedings of CR No. I-178 of 2002
lodged at Karelibagh Police Station, Vadodara.
(A.M.Kapadia,J)
Jayanti*