Gujarat High Court
Kantaben vs Champabhai on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/102/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 102 of
2008
=========================================================
KANTABEN
CHAMPABHAI TAVIYAD - Applicant(s)
Versus
CHAMPABHAI
HIRABHAI TAVIYAD & ANOTHER - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR SK BUKHARI for Respondent(s) : 1,
MR MAULIK
G NANAVATI, ASST. PUBLIC PROSECUTOR for Respondent(s):
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/08/2010
ORAL
ORDER
RULE,
returnable on 25th
August, 2010.
Mr.
Maulik G. Nanavati, learned APP, waives service of notice of rule on
behalf of respondent No.2-State. To be placed on the Admission
Board.
R
& P
be called for, so as to reach this Court on, or before, the
returnable date.
Direct
service
qua respondent
No.1
is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top