Gujarat High Court
Hasinaben vs Ibrahim on 18 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1632/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1632 of 2011
=========================================================
HASINABEN
W/O ZAKIRBHAI IBRAHIMBHAI UGHARDAR - Applicant(s)
Versus
IBRAHIM
ISMAIL UGHARDAR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Applicant(s) : 1,
None for Respondent(s) : 1,3 - 4.
MR. DABHI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/07/2011
ORAL
ORDER
Notice
returnable on 2nd August,2011. Mr. Dabhi, learned
Additional Public Prosecutor, waives service of notice on behalf of
respondent nos. 2 to 4. Respondent no.1 be served through concerned
police station, for which direct service is permitted.
(M.R.SHAH,J.)
Vahid
Top