Gujarat High Court Case Information System
Print
R/CR.MA/7484/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7484 of 2011
================================================================
JASHWANTBHAI
MANILAL PATEL & 1....Applicant(s)
Versus
PUBLIC
PROCECUTOR & 1....Respondent(s)
================================================================
Appearance:
MR
MANISH J PATEL as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/06/2011
ORAL
ORDER
Prima-facie, this
appears to be a case of matrimonial dispute. The applicants herein
are father in law and mother in law. It is submitted that the first
informant got married with the son of the applicants herein on
1.1.2011 and thereafter, from 18th February, 2011, they
started residing separately at Bopal.
Let Notice
be issued to the respondents returnable on 28th
June, 2011.
Learned APP,
Mr.J.K.Shah, waives service of notice for and on behalf of respondent
No.1.
Till then, further
proceedings relating to investigation to C.R.No.I-113 of 2011
registered with Ghatlodia Police Station, Ahmedabad shall remain
stayed qua the two applicants herein.
(J.B.PARDIWALA,
J.)
(ashish)
Page
2 of 1
Top