Gujarat High Court High Court

Hansaben vs Mahendra on 19 July, 2011

Gujarat High Court
Hansaben vs Mahendra on 19 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8776/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8776 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 12747 of 2010
 

In
SPECIAL CRIMINAL APPLICATION No. 2469 of 2009
 

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

HANSABEN
MAHENDRABHAI SHAH - Applicant(s)
 

Versus
 

MAHENDRA
SOMABHAI SHAH & 1 - Respondent(s)
 

=========================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 19/07/2011 

 

 
ORAL
ORDER

Prayer
in the present application is to recall the order passed by brother
Judge, Justice Akil Kureshi in Criminal Miscellaneous Application
No.12747/2010. Hence, Registry is directed to place the present
application before the same Bench after obtaining appropriate order
from Hon’ble The Chief Justice and the convenience of the learned
Single Judge.

(M.R.

Shah, J.)

*menon

   

Top