Gujarat High Court
Jagdishchandra vs Hansaben on 18 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1538/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1538 of 2010
=============================================
JAGDISHCHANDRA
MAGANLAL PARMAR & 9 - Applicant(s)
Versus
HANSABEN
JAGDISHCHANDRA PARMAR & 1 - Respondent(s)
=============================================
Appearance :
MR
NS SHETH for Applicant(s) : 1 - 10.
NOTICE SERVED for
Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2010
ORAL
ORDER
Heard
learned advocate for the applicants.
It
is contended that place of alleged incident is Ambedkar Chowk,
Chitradia Vas, Mehsana and complaint is lodged at Sabarmati Police
Station, Ahmedabad. It is also submitted that allegations levelled
against the applicants are general in nature, and therefore,
investigation be stayed.
Though
served no one appears for the private respondent.
Considering
the above, ad-interim relief in terms of para 18(B) till further
orders.
S.O.
to 22.04.2010.
[Anant
S. Dave, J.]
*pvv
Top