Gujarat High Court High Court

Amarben vs Ratanbhai on 15 November, 2011

Gujarat High Court
Amarben vs Ratanbhai on 15 November, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/582/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 582 of 2008
 

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

 

AMARBEN
RATANBHAI DESAI & 2 - Applicant(s)
 

Versus
 

RATANBHAI
HARJIBHAI DESAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RN GHOTRA for
Applicant(s) : 1
- 3.MS MANSHI A MACWAN for
Applicant(s) : 1
- 3. 
None
for Respondent(s) : 1, 
MR IM PANDYA, APP for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Ghotra for the applicants.

Rule.

Learned APP I.M.Pandya waives the service of Rule on behalf of the
respondent State. Rule for respondent No.2 returnable on 19.9.2008.

Office
is directed to call for the record and proceedings of Criminal
Misw.Application No.1368 of 2006 from the Family Court No.2,
Ahmedabad before the returnable date.

(M.D.Shah,
J.)

Sreeram.

   

Top