Gujarat High Court High Court

Humayunnisabegum vs State on 2 August, 2011

Gujarat High Court
Humayunnisabegum vs State on 2 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9682/2011	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9682 of
2011 
=========================================================


 

HUMAYUNNISABEGUM
SAIYED ZEN ADRUS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RH RUPARELIYA
for Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 02/08/2011 

 

 
ORAL
ORDER

This
application is filed under Section 438 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R.157/2009 registered with Mahidarpura Police Station, Surat for
the offences punishable under Sections 463, 464, 465, 466, 468, 470
and 471 of the Indian Penal Code.

The
lady applicant undertakes to remain present before the concerned
Investigating Officer on 8th,
9th and 10th
August, 2011 for a period of three (3) days between
11.00 am to 3.00 pm.

It
is made clear that meanwhile the applicant shall not be arrested.
However, it will be open for the Investigating Officer to seek
information in accordance with law, with regard to the offences
alleged.

S.O.

to 12th August, 2011.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top