Gujarat High Court
Bhavnaben vs State on 23 July, 2009
Gujarat High Court Case Information System
Print
SCR.A/142620/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1426 of 2009
=========================================
BHAVNABEN
D/O KESHARBHAI CHAUDHARY & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR KEYUR A VYAS for the
Applicants.
Mr. D.C.Sejpal, Additional PUBLIC
PROSECUTOR for Respondent
no.1.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/07/2009
ORAL
ORDER
1. Heard
Mr. Keyur Vyas, learned advocate for the petitioner.
2. Issue
notice returnable on 17th August, 2009. Mr. D.C.Sejpal, learned
Additional Public Prosecutor waives service of notice on behalf of
respondent no. 1 State of Gujarat. By way of ad-interim relief,
further investigation pursuant to the First Information Report
registered vide Vadgam police station I-C.R.No. 45 of 2009 is hereby
stayed till then. Direct service is permitted qua respondent no. 2.
(HARSHA DEVANI,J)
***darji
Top