Gujarat High Court High Court

Hasinaben vs Ibrahim on 23 March, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/600/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 600 of 2011
 

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

 

HASINABEN
W/O ZAKIRBHAI IBRAHIMBHAI UGHARADAR & 1 - Applicant(s)
 

Versus
 

IBRAHIM
ISMAIL UGHRADAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Applicant(s) : 1 - 2. 
MR MRUGEN K PUROHIT for Respondent(s) :
1, 
MS CM SHAH,  ADDL.PUBLIC PROSECUTOR for Respondent(s) : 2, 
None
for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate for the petitioners, learned advocate Mr.Mrugen
Purohit for the respondent No.1 and learned APP Ms.C.M.Shah for the
respondent No.2-State.

2. It
is submitted by learned advocate Mr.Mrugen Purohit, on instructions
from respondent No.1, who is father-in-law of petitioner, who is
present in the Court, submitted that he is ready and willing to
provide two rooms and kitchen house on ownership basis to petitioner
No.1 i.e. Hasina Ise Mohamad over and above the above stated house
and he is also ready and wiling to pay lump sum amount of Rs.3.00
lacs as alimony to Hasina Ise Mohamad – present petitioner
No.1, as stated by the present respondent No.1 before this Court
(Coram: Akil Kureshi, J.) in Special Criminal Application No.181 of
2008.

3.
In view of the above statement made by Mr.Mrugen Purohit, learned
advocate Mr.Sunil Mehta for learned advocate Mr.S.K.Bukhari for the
petitioners states that he will file application before the Mamlatdar
and Executive Magistrate at Bharuch and accordingly seeks permission
to withdraw this application. If any such application is preferred
by the present petitioner before the Mamlatdar and Executive
Magistrate, Bharuch, then the Mamlatdar and Executive Magistrate
shall decide the same in accordance with law, as early as possible,
preferably within three months from the date of receipt of the
application.

4. In
view of the above, the application is disposed of. Direct service is
permitted.

[M.D.Shah,
J.]

syed/

   

Top