Gujarat High Court High Court

Jimi vs State on 27 April, 2010

Gujarat High Court
Jimi vs State on 27 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2137/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2137 of 2010
 

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

JIMI
DASRATH PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR ARIF A SHEKH for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BN LIMBACHIA for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/04/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Mr.

Kartik Pandya, learned APP has shown the statement of Ms.
Dhruvishaben recorded by a lady constable were she has restated and
adhered to her earlier statement that she had voluntarily decided to
reside with her husband.

Considering
the relevant material on record and statement of Ms. Dhruvishaben,
Rule. Ad-interim relief granted earlier to continue as interim
relief till final disposal of the petition.

[ANANT
S. DAVE, J.]

//smita//

   

Top