Gujarat High Court High Court

Kanchanben vs The on 13 July, 2011

Gujarat High Court
Kanchanben vs The on 13 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1313/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1313 of 2008
 

In


 

CRIMINAL
APPEAL No. 842 of 2008
 

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

 

KANCHANBEN
PATHAK WD/O KRASHNLAL PATHAK - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR PD BHATTE, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/02/2008 

 

 
 
ORAL
ORDER

Learned
advocate Shri Ashish Dagli stated that for the original accused No.1
i.e. husband of the deceased girl, no prayer for bail has been made.
The present application is pressed qua original accused No.2. i.e.
the mother-in-law of the deceased girl.

Rule
returnable on 14.2.2008. Learned APP Shri P.D. Bhatte waives
service of rule on behalf of the State.

(Akil
Kureshi,J.)

(raghu)

   

Top