Gujarat High Court
Kiritbhai vs Rachnaben on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/2109/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2109 of 2011
=========================================================
KIRITBHAI
JIVANLAL SHUKAL (UNCLE) & 3 - Applicant(s)
Versus
RACHNABEN
MAHESHBHAI RAWAL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP KOTIA for
Applicant(s) : 1 - 4.
None for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/02/2011
ORAL
ORDER
Leave
to amend.
Notice
returnable on 29.3.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.2. In the meanwhile, interim relief in terms
of paragraph 13(B) till then. Direct service is permitted.
(
M.D.Shah, J )
srilatha
Top