Gujarat High Court High Court

Rahemanbhai vs Hasinaben on 31 March, 2011

Gujarat High Court
Rahemanbhai vs Hasinaben on 31 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/744/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 744 of 2009
 

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

 

RAHEMANBHAI
YAKUBBHAI VAGHELA - Applicant(s)
 

Versus
 

HASINABEN
RAHEMANBHAI VAGHELA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA S DUTTA for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR RC
KODEKAR, APP  for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
ORAL
ORDER

What
is challenged before this Court is only a notice dated 28.10.09. No
interference is therefore called. Counsel for the petitioner,
however, submits that the petitioner wishes to pay the entire arrears
but needs some installments. If such request is made before the
learned Judge, I am sure, he will examine the same and pass suitable
order as may be found necessary. Disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top