Gujarat High Court Case Information System
Print
CR.MA/2284/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2284 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1574 of 2010
=========================================================
BABUBHAI
AMRATBHAI PRAJAPATI - Applicant(s)
Versus
SUSHILABEN
RASIKLAL PRAJAPATI (INTWALA) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR.D.C.SEJPPAL,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/03/2010
ORAL
ORDER
Rule.
Mr. D.C.Sejpal, learned Additional Public Prosecutor for the
respondent-State, Mr.Hardik A. Dave for the Original Complainant
waive service of Rule. Having
regard to the facts and circumstances of the case, the application
is taken up for hearing today.
Considering
the averments made in the application, the prayer as set out in
para-4(a) is hereby granted. The applicant to be joined as
respondent no.2 in Criminal Misc. Apllication No. 1574 of 2010. The
application stands disposed of. The main matter be listed on board
on 12.4.2010.
Rule
is made absolute to the aforesaid extent.
(H.B.ANTANI,J)
Girish.
Top