Gujarat High Court
Jimi vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2137/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2137 of 2010
=============================================
JIMI
DASRATH PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR ARIF A SHEKH for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR BN LIMBACHIA for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/04/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Mr.
Kartik Pandya, learned APP has shown the statement of Ms.
Dhruvishaben recorded by a lady constable were she has restated and
adhered to her earlier statement that she had voluntarily decided to
reside with her husband.
Considering
the relevant material on record and statement of Ms. Dhruvishaben,
Rule. Ad-interim relief granted earlier to continue as interim
relief till final disposal of the petition.
[ANANT
S. DAVE, J.]
//smita//
Top