Gujarat High Court
Chelaram vs State on 10 January, 2011
Gujarat High Court Case Information System
Print
SCR.A/2190/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2190 of 2010
=========================================================
CHELARAM
AMBALAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAUDHARY for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
BC SHAH for Respondent(s) : 2,
MS KARUNA V RAHEVAR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/01/2011
ORAL
ORDER
Counsel
for the petitioner submitted that the complaint has been lodged with
respect to a dispute which is purely of civil nature of an incident
which was an old one. Though served no one appears for respondent
No.2.
Rule.
Interim relief in terms of para 6(b).
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top