Gujarat High Court High Court

Neha vs State on 12 October, 2010

Gujarat High Court
Neha vs State on 12 October, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/778/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 778 of 2007
 

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

 

NEHA
H. BAROT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1 - 2. 
MR UR BHATT ADDTIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 07/05/2007 

 

 
 
ORAL
ORDER

1. Mr.

K.B. Makwana, P.S.I., Udhna Police Station is present. On his
instruction, Mr. U.R. Bhatt, learned A.P.P. for the State has
submitted that during the course of day, the statements of
petitioners are recorded by Mr. Makwana. It is submitted by Mr.
Bhatt, learned A.P.P. that both the statements will be forwarded to
respondent No.3 immediately.

2. Mr.

M.M. Tirmizi, learned advocate for the petitioners has submitted that
the statements of first wife has been recorded by respondent No.3.

3. In
view of the above, respondent No.3 is hereby directed that after
receiving the said statements of both the petitioners, he will take
appropriate steps and do the needful in the matter in accordance with
law and will consider the age of the petitioners.

4. In
view of above, learned advocate for the petitioners seeks permission
to withdraw the petition. Permission is granted. This petition stands
disposed of as withdrawn. Notice is discharged.

(M.D.

SHAH, J.)

ynvyas

   

Top