Gujarat High Court High Court

Hansaben vs State on 23 March, 2011

Gujarat High Court
Hansaben vs State on 23 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1875/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1875 of 2010
 

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

 

HANSABEN
W/O GANPATJI NEMAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SL VAISHYA for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

1.
Heard learned advocate Mr.Vaishya for the petitioner and learned APP
Ms.C.M.Shah for the State.

2. This
Court passed the following order on 16.3.2011 which reads as under:

“It
is submitted by Ms.C.M.Shah, learned APP that after holding inquiry,
appropriate report is submitted by the police before the Sub
Divisional Magistrate. Therefore, nothing is required to be done in
this matter.

It
is reported that there is sick note of Mr.Vaishya, learned Advocate.
Hence, stand over to 18.03.2011.”

3. In
these facts and circumstances of the case, the petitioner is at
liberty to approach the Sub-Divisional Magistrate for the grievance
raised by the petitioner in this application. If any such
application is preferred by the petitioner before the Sub-Divisional
Magistrate, the Sub-Divisional Magistrate shall decide the
application in accordance with law after giving an opportunity of
hearing to the petitioner without being influenced by the order
passed by this Court. D.S. permitted.

[M.D.Shah,
J.]

syed/

   

Top