Gujarat High Court
Irshadhussain vs Sajedabanu on 25 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/2447/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2447 of 2007
==========================================
IRSHADHUSSAIN
AHMED JABAR - Applicant(s)
Versus
SAJEDABANU,W/O.IRSHAD
JABAR FOR HERSELF AND MINOR FRIME & 1 - Respondent(s)
==========================================
Appearance
:
MR ARPIT A
KAPADIA for Applicant(s) : 1,
MR MM TIRMIZI
for Respondent(s) : 1,
Ms Falguni Patel Addl. PUBLIC PROSECUTOR
for Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2008
ORAL
ORDER
Heard
learned advocate appearing for the parties.
Ad
interim relief granted to continue as interim relief on the
condition that the petitioner shall pay Rs 2,500/- per month
henceforth, till final disposal of this petition. Further hearing of
the petition will be on 22nd October 2008.
Rule.
Learned advocate for the respective parties waives service of rule.
(Anant
S. Dave,J.)
mary//
Top