Gujarat High Court
Hansaben vs Mahendra on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8776/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8776 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12747 of 2010
In
SPECIAL CRIMINAL APPLICATION No. 2469 of 2009
=========================================
HANSABEN
MAHENDRABHAI SHAH - Applicant(s)
Versus
MAHENDRA
SOMABHAI SHAH & 1 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) :
1,
NOTICE NOT RECD BACK for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/07/2011
ORAL
ORDER
Prayer
in the present application is to recall the order passed by brother
Judge, Justice Akil Kureshi in Criminal Miscellaneous Application
No.12747/2010. Hence, Registry is directed to place the present
application before the same Bench after obtaining appropriate order
from Hon’ble The Chief Justice and the convenience of the learned
Single Judge.
(M.R.
Shah, J.)
*menon
Top