Gujarat High Court
Jagdishbhai vs Nayana on 21 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/1894/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1894 of 2007
With
SPECIAL
CRIMINAL APPLICATION No. 1899 of 2007
======================================
JAGDISHBHAI
SHANTILAL SHAH,C/O.RUPESH SHAH - Applicant(s)
Versus
NAYANA
JAGDISHBHAI SHAH,D/O.BABULAL CHIMANLAL PARIKH & 1 - Respondent(s)
======================================
Appearance
:
MR MAHENDRA U VORA for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR DIPEN DESAI
APP for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/10/2007
COMMON
ORAL ORDER
Notice
returnable on 26.10.2007. Learned A.P.P. Mr. Dipen Desai
wavies service of the notice on behalf of the State.
In
the meantime, there will be stay on Execution Proceeding No.37 of
2007 before the learned Chief Judicial Magistrate, Navsari on the
condition that the petitioner will deposit before the said Court an
amount of Rs.20,000/- (Rs. Twenty thousand only) latest by
22.10.2007. It is further made clear that till returnable date, the
arrest warrant of the petitioner shall not be executed. Direct
service is permitted for the respondent No.1.
(AKIL
KURESHI, J.)
ynvyas
Top