Gujarat High Court High Court

Divyaba vs Vikramsinh on 31 August, 2010

Gujarat High Court
Divyaba vs Vikramsinh on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7951/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7951 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
 

 
 
=========================================================

 

DIVYABA
VIKRAMSINH CHUDASAMA - Applicant(s)
 

Versus
 

VIKRAMSINH
MANGALSINH CHUDASAMA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMRITA AJMERA for
Applicant(s) : 1, 
MR BM MANGUKIYA for Respondent(s) : 1, 
MS CM
SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

S.O.

to 14th
September 2010.

On
the said date, the respondent No.1 shall bring a cheque or demand
draft of Rs.10,000/- (Rupees Ten Thousand) in favour of the
petitioner.

To
be listed with main matter.

(
AKIL KURESHI, J. )

kailash

   

Top