Gujarat High Court Case Information System
Print
CR.MA/581920/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5819 of 2009
=====================================================
DIPAKBHAI
RATILAL PATEL & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance :
MR
PRADEEP PATEL for Applicant(s) : 1 - 6.
MS TRUSHA PATEL ADDITONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/05/2009
ORAL
ORDER
1. Learned
advocate for the petitioners submitted that this petition is not
pressed qua the petitioner No.1.
2. Learned
Senior Counsel Mr. Yogesh Lakhani for the petitioners took this Court
to the allegations made in the complaint as well as divorce petition
filed by the present petitioners in the year 2006 and also took this
Court to the reply filed by respondent wife respondent No.2 before
the Civil Court. It is also submitted by the learned Senior Counsel
that the respondent wife is residing separately from her husband
since 2004 and present complaint is filed in the year 2008.
3. In
view of the above, NOTICE returnable on 28.6.2009. Ms. Trusha Patel,
learned APP waives service of notice on behalf of the respondent
No.1. Ad interim relief in terms of para 5(B) is granted. So far as
present petitioner No.1 is concerned, this petition is not pressed.
(M.D.
SHAH, J.)
ynvyas
Top