Gujarat High Court
Chelaram vs State on 10 January, 2011
Gujarat High Court Case Information System Print SCR.A/2190/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2190 of 2010 ========================================================= CHELARAM AMBALAL PATEL - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR PS CHAUDHARY for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, MR BC SHAH for Respondent(s) : 2, MS KARUNA V RAHEVAR for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 10/01/2011 ORAL ORDER
Counsel
for the petitioner submitted that the complaint has been lodged with
respect to a dispute which is purely of civil nature of an incident
which was an old one. Though served no one appears for respondent
No.2.
Rule.
Interim relief in terms of para 6(b).
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top