Gujarat High Court
Arzooben vs Hirabhai on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/1035/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1035 of 2009
with
CRIMINAL
MISC.APPLICATION No. 1038 of 2009
with
CRIMINAL
MISC.APPLICATION No. 1041 of 2009
with
CRIMINAL
MISC.APPLICATION No. 1046 of 2009
with
CRIMINAL
MISC.APPLICATION No. 1048 of 2009
to
CRIMINAL
MISC.APPLICATION No. 1051 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12403 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12416 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12418 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12419 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12421 of 2009
with
CRIMINAL
MISC.APPLICATION No. 12424 of 2009
to
CRIMINAL
MISC.APPLICATION No. 12426 of 2009
=========================================================
ARZOOBEN,W/O
AIYUBMIYA SINDHI - Applicant(s)
Versus
HIRABHAI
NARSINHBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 1,
MR
JM PANCHAL SPL.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/06/2010
COMMON
ORAL ORDER
Learned
Sr.advocate Mr.Lakhani appearing with Mr.Dagli, learned Counsel
Mr.V.H.Patel appearing for respondents have requested for time to
seek instruction with regard to the stage of the trial. Learned
Special Public Prosecutor Mr.Panchal stated that considering the
nature of the offence, the matter may be heard. However, it is stated
by learned Special Public Prosecutor and learned advocate Mr.Tirmizi
that they have reservation and if the time is granted, it may be for
a short period. Hence, the matters stand over to 2.7.2010.
(Rajesh
H.Shukla, J.)
Sreeram.
Top