Gujarat High Court High Court

Hansaben vs Mahendra on 5 August, 2011

Gujarat High Court
Hansaben vs Mahendra on 5 August, 2011
Author: Akil Kureshi,
  
 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, 
MR
KARTIK PANDYA, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 05/08/2011 

 

 
ORAL
ORDER

RULE
returnable on 26.08.2011. Said rule shall be served on
respondent No. 1 by the officer-in-charge of the Kalol Police
Station.

[AKIL
KURESHI, J.]

JYOTI

   

Top