Gujarat High Court
Narmadaben vs State on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/14326/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14326 of 2007
=========================================================
NARMADABEN
WD/O JAMUBHAI KALIDAS & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
JB PARDIWALA for Applicant(s) : 1 - 6.
MS
MANISHA L SHAH APP for Respondent(s) : 1,
MR MP SHAH for
Respondent(s) : 2,
MS KRUTI M SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2009
ORAL
ORDER
Mr.J.B.Pardiwala,
learned counsel for the applicants, places reliance on the following
decisions apart from what was recorded in order dated 04.12.2007
passed by this court (Coram : Hon’ble Ms.Justice H.N.Devani) :-
1997(2)
GLH 356
2008(2)
GLH 7
2001(1)
GLH 594
Ms.Kruti
Shah, learned counsel for the respondent No.2 seeks time to go
through the decisions relied by learned counsel for the applicants.
S.O.
to 02.04.2009.
(ANANT S. DAVE, J.)
*pvv
Top