Gujarat High Court
Bhavnaben vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/37220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 372 of 2008
============================================
BHAVNABEN
KALPESHKUMAR KADAKIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR MM
TIRMIZI for Applicant(s) : 1 - 2.
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR MA KHARADI for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2008
ORAL
ORDER
Heard
learned advocate for the applicants.
Rule.
Mr.
K.T.Dave, learned APP, waives service of rule on behalf of
respondent-State.
Interim
relief granted earlier to continue till further order.
However,
this will not preclude the complainant from taking recourse for civil
remedy available under the law.
[ANANT
S. DAVE, J.]
//smita//
Top