Gujarat High Court High Court

Nileshkumar vs State on 27 August, 2010

Gujarat High Court
Nileshkumar vs State on 27 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1552/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1552 of 2010
 

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

 

NILESHKUMAR
PANUBHAI PAREKH & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YATIN SONI for
Applicant(s) : 1 - 4. 
MR MG NANAVATY, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/08/2010 

 

 
 
ORDER

BELOW NOTE

Counsel
for the petitioners drew my attention to the first half of the order
where opinion is expressed that both complaints (those filed by
husband and wife) be supervised by higher authority. However, in
final paragraph of the order where consequential directions are
issued, complaint of the wife is not mentioned.

Above
typographical error shall be corrected. Complaint dated 2.8.2010
shall also be part of direction of supervision.

Note
is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top