Gujarat High Court High Court

Babubhai vs Sushilaben on 29 March, 2010

Gujarat High Court
Babubhai vs Sushilaben on 29 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2284/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2284 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1574 of 2010
 

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

 

BABUBHAI
AMRATBHAI PRAJAPATI - Applicant(s)
 

Versus
 

SUSHILABEN
RASIKLAL PRAJAPATI (INTWALA) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR.D.C.SEJPPAL,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

				Date
: 29/03/2010 

 

					ORAL
ORDER

Rule.

Mr. D.C.Sejpal, learned Additional Public Prosecutor for the
respondent-State, Mr.Hardik A. Dave for the Original Complainant
waive service of Rule. Having
regard to the facts and circumstances of the case, the application
is taken up for hearing today.

Considering
the averments made in the application, the prayer as set out in
para-4(a) is hereby granted. The applicant to be joined as
respondent no.2 in Criminal Misc. Apllication No. 1574 of 2010. The
application stands disposed of. The main matter be listed on board
on 12.4.2010.

Rule
is made absolute to the aforesaid extent.

(H.B.ANTANI,J)

Girish.

   

Top