Gujarat High Court Case Information System
Print
SCR.A/1115/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1115 of 2008
==========================================
GOSWAMI
LAXMIBEN D/O ISHWAR GIRI KANAIYA GIRI GOSWAMI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR NC NAYAK
for Applicant(s) : 1,
MS JYOTSNA M AMIN for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/09/2008
ORAL
ORDER
1. By
way of this application under Article 226 of the Constitution of
India, the applicant has prayed for an appropriate writ, order or
direction directing the learned Second Additional Civil Judge and
JMFC, Ahmedabad (Rural) to decide and dispose of Criminal
Miscellaneous Application No. 279/2007 on merits at the earliest.
2. In
the facts and circumstances of the case, more particularly, when
Criminal Miscellaneous Application No. 279/2007 is for maintenance,
the learned trial Court is directed to see that Criminal
Miscellaneous Application No. 279/2007 is decided and disposed of at
the earliest but not later than nine months from the date of receipt
of this order.
3. The
learned Principal District Judge, Ahmedabad (Rural) is directed to
see that the aforesaid direction is complied with by the concerned
JMFC.
4. With
this, the present application is disposed of.
5. Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top