Gujarat High Court
Jitendra vs Artiben on 19 April, 2011
Gujarat High Court Case Information System
Print
CR.RA/32/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 32 of 2011
=========================================
JITENDRA
BHADRASEN BHARAMPAL - Applicant(s)
Versus
ARTIBEN
W/O JITENDRA DHARAMPAL D/O JAYANTIBHAI MAGANBAI CHUN & 2 -
Respondent(s)
=========================================
Appearance :
MR
VAIBHAV A VYAS for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/04/2011
ORAL
ORDER
Heard
learned Advocate for the applicant.
It
is clarified that there is no stay over Criminal Misc. Application
No.2587 of 2009, hence, Trial Court to proceed with the matter. At
the request of learned Advocate for the applicant, stand over to
22.04.2011.
[M.D.Shah,
J.]
satish
Top