Gujarat High Court High Court

Mahendrakumar vs State on 7 May, 2010

Gujarat High Court
Mahendrakumar vs State on 7 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/169/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 169 of 2010
 

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

MAHENDRAKUMAR
PAULBHAI VANIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
GIRISH M DAS for Applicant
 

Mr.
Shivang Shukla,Additional Public Prosecutor, for respondent No.1 
MR
CJ VIN for Respondent(s) : 2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

Rule.

Further
proceedings of criminal complaint for the offences punishable under
Sections 498A, 406, 420, 504, 506(2) and 114 of the Indian Penal Code
pending in the Court of the learned Judicial Magistrate, First Class,
qua the applicant shall remain stayed till final disposal of the
petition.

Learned
APP waives service on behalf of respondent No.1.

(ANANT
S. DAVE, J.)

(swamy)

   

Top