Gujarat High Court Case Information System
Print
CR.RA/766/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 766 of 2007
=========================================================
HASMUKHBHAI
GANESHBHAI PANCHASARA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR KC SHAH APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/07/2008
ORAL
ORDER
:
1. Heard
learned advocate Mr. Niraj C. Sanghavi appearing for learned advocate
Mr. A.M. Dagli for applicant.
2. It
appears from the record and proceedings of the case that the
marriage period of the decease was about 2 year and 9 months on the
date of incident and respondent No.2 was mother-in-law of deceased.
3. Compliant
Exh. 37 lodged by the father of the deceased indicates that
respondent No. 2 – mother-in-law allegedly used to pass taunting
remarks and thereby inflicted cruelty.
4. In
view of above, Rule. Learned A.P.P Mr. K.C. Shah waives service of
Rule on behalf of respondent No. 1 State.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top