Gujarat High Court High Court

Pravinkumar vs State on 30 September, 2011

Gujarat High Court
Pravinkumar vs State on 30 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12799/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12799 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 10199 of 2010
 

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

 

PRAVINKUMAR
RAMPRATAP SHARMA & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK Y JASANI for
Applicant(s) : 1 - 6. 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Learned
advocates for both the parties have jointly submitted that both the
parties (husband and wife) will file application before the trial
court for taking up the matter on board. In view of this, the trial
court is directed to decide the said application in accordance with
law. The petitioner is at liberty to place on record the judgment
delivered by the Apex Court as well as the copy of order passed by
this Court.

In
view of the above, this application is disposed of.

(
M.D. SHAH, J. )

syed/

   

Top