Gujarat High Court High Court

Arzooben vs Hirabhai on 25 June, 2010

Gujarat High Court
Arzooben vs Hirabhai on 25 June, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1035/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1035 of 2009
 

with 
CRIMINAL
MISC.APPLICATION No. 1038 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 1041 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 1046 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 1048 of 2009
 

to
 

CRIMINAL
MISC.APPLICATION No. 1051 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12403 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12416 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12418 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12419 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12421 of 2009
 

with
 

CRIMINAL
MISC.APPLICATION No. 12424 of 2009
 

to
 

CRIMINAL
MISC.APPLICATION No. 12426 of 2009
 

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

 

ARZOOBEN,W/O
AIYUBMIYA SINDHI - Applicant(s)
 

Versus
 

HIRABHAI
NARSINHBHAI PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) : 1, 
MR
JM PANCHAL SPL.PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
COMMON
ORAL ORDER

Learned
Sr.advocate Mr.Lakhani appearing with Mr.Dagli, learned Counsel
Mr.V.H.Patel appearing for respondents have requested for time to
seek instruction with regard to the stage of the trial. Learned
Special Public Prosecutor Mr.Panchal stated that considering the
nature of the offence, the matter may be heard. However, it is stated
by learned Special Public Prosecutor and learned advocate Mr.Tirmizi
that they have reservation and if the time is granted, it may be for
a short period. Hence, the matters stand over to 2.7.2010.

(Rajesh
H.Shukla, J.)

Sreeram.

   

Top