Gujarat High Court
Ashaben vs State on 31 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3853/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3853 of 2011
=============================================
ASHABEN
WD/O RAJUBHAI RAMJIBHAI CHUNARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS KRISHNA U MISHRA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/03/2011
ORAL
ORDER
Learned
advocate for the applicant submits that the female accused against
whom offence punishable under Section 302 of Indian Penal Code along
with other offences punishable under Bombay Prohibition Act have been
registered pursuant to the hooch tragedy which took place in the City
of Ahmedabad on 5.7.2009. The applicant is alleged to have committed
the above crime. The affidavit-in-reply has been filed by the
investigating officer in this matter.
Mr.
A.J. Desai, learned APP submits that in this case learned Advocate
General and Government Pleader appears and seeks time.
Stand
over to 7.04.2011.
[ANANT
S. DAVE, J.]
//smita//
Top