Gujarat High Court Case Information System
Print
CR.MA/819220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8192 of 2008
============================================
GEETABEN
DAUGHTER OF KULINKUMAR MEHTA – Applicant(s)
Versus
STATE
OF GUJARAT & 1 – Respondent(s)
============================================
Appearance
:
MR RJ
GOSWAMI for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR PRAVIN GONDALIYA for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/09/2008
SPEAKING
TO THE MINUTES ORDER
On
27.8.2008, following order was passed:
Heard
learned advocate appearing for the parties.
Interim
relief in terms of para 10(b) qua the applicant only.
Due
to typographical error word Rule was not transcribed in that
order.
The
above order dated 27.8.2008 is now to be read as:-
Heard
learned advocate appearing for the parties.
Rule.
Interim
relief in terms of para 10(b) qua the applicant only.
Speaking
to the minutes is allowed to the above extent only.
[ANANT
S. DAVE, J.]
//smita//
Top