Gujarat High Court High Court

Hasinaben vs Ibrahim on 18 July, 2011

Gujarat High Court
Hasinaben vs Ibrahim on 18 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1632/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1632 of 2011
 

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

 

HASINABEN
W/O ZAKIRBHAI IBRAHIMBHAI UGHARDAR - Applicant(s)
 

Versus
 

IBRAHIM
ISMAIL UGHARDAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Applicant(s) : 1, 
None for Respondent(s) : 1,3 - 4. 
MR. DABHI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 2nd August,2011. Mr. Dabhi, learned
Additional Public Prosecutor, waives service of notice on behalf of
respondent nos. 2 to 4. Respondent no.1 be served through concerned
police station, for which direct service is permitted.

(M.R.SHAH,J.)

Vahid

   

Top