Gujarat High Court
Kanchanben vs The on 13 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/1313/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1313 of 2008
In
CRIMINAL
APPEAL No. 842 of 2008
=========================================================
KANCHANBEN
PATHAK WD/O KRASHNLAL PATHAK - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR PD BHATTE, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/02/2008
ORAL
ORDER
Learned
advocate Shri Ashish Dagli stated that for the original accused No.1
i.e. husband of the deceased girl, no prayer for bail has been made.
The present application is pressed qua original accused No.2. i.e.
the mother-in-law of the deceased girl.
Rule
returnable on 14.2.2008. Learned APP Shri P.D. Bhatte waives
service of rule on behalf of the State.
(Akil
Kureshi,J.)
(raghu)
Top