Gujarat High Court High Court

Sudhaben vs State on 17 June, 2011

Gujarat High Court
Sudhaben vs State on 17 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8074/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8074 of 2011
 

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

 

SUDHABEN
W/O RAKESHKUMAR GUPTA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Applicant(s) : 1 - 3. 
MS MINI NAIR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
 
ORAL
ORDER

Notice
and Notice as to interim relief returnable on 21.7.2011. Learned APP
Ms.Mini Nair waives service of notice on behalf of respondent No.1

-State. Meanwhile interim relief in terms of para 7(B) is granted.
Direct service for respondent No.2 is permitted and respondent No.3
be served through concerned police station.

(M
D SHAH, J.)

syed/

   

Top