Gujarat High Court
Janakkumar vs State on 30 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/10079/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10079 of 2010
=================================================
JANAKKUMAR
LAXMANBHAI BAROT & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
BS BRAHMBHATT for Applicant(s) : 1 - 5.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/08/2010
ORAL
ORDER
Learned
advocate for the applicants submits that the applicants reside
together being members of the joint family at Pune. The
applicant-husband and his brothers are serving in a private firm at
Pune. However, the complaint is filed at Palanpur only with a view
to harass the applicants. It is also submitted that it is not
possible for the applicant-husband to stay separately from the joint
family with his limited source of income.
Issue
notice returnable on 17.09.2010.
In
the meanwhile, by way of ad-interim relief, proceedings of impugned
complaint shall remained stayed.
[Anant
S. Dave, J.]
*pvv
Top