Gujarat High Court High Court

Jashwantbhai vs Public on 8 June, 2011

Gujarat High Court
Jashwantbhai vs Public on 8 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7484/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7484 of 2011
 


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

 


 
	  
	  
		 
			 

JASHWANTBHAI
			MANILAL PATEL  &  1....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

PUBLIC
			PROCECUTOR  &  1....Respondent(s)
		
	

 

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

Appearance:
 

MR
MANISH J PATEL as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP for the RESPONDENT(s) No. 1
 

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


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 08/06/2011 

 


ORAL
ORDER

Prima-facie, this
appears to be a case of matrimonial dispute. The applicants herein
are father in law and mother in law. It is submitted that the first
informant got married with the son of the applicants herein on
1.1.2011 and thereafter, from 18th February, 2011, they
started residing separately at Bopal.

Let Notice
be issued to the respondents returnable on 28th
June, 2011.

Learned APP,
Mr.J.K.Shah, waives service of notice for and on behalf of respondent
No.1.

Till then, further
proceedings relating to investigation to C.R.No.I-113 of 2011
registered with Ghatlodia Police Station, Ahmedabad shall remain
stayed qua the two applicants herein.

(J.B.PARDIWALA,
J.)

(ashish)

Page
2 of 1

   

Top