Gujarat High Court Case Information System
Print
CR.MA/6473/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6473 of 2008
=========================================
KIRITBHAI
JITENDRABHAI TRIVEDI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
CJ VIN for Applicant(s) : 1 - 3.
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 18/06/2008
ORAL
ORDER
1. Leave
to join Amiben Ankurbhai Trivedi, original complainant as respondent
No.2.
2. Heard
Mr. C.J. Vin, learned advocate for the applicants.
3. It
is submitted that the applicants were living separately from the
complainant who had been residing with her husband at an different
place. It is further submitted that in fact the applicant No.3 does
not have any relation with the husband of the complainant who is her
brother. It is submitted that only with a view to harass the present
applicants, they have wrongly been implicated in the offence in
question.
4. Considering
the submissions advanced by the learned advocate for the applicants
and upon perusal of the allegations made in the complaint, Rule
returnable on 21st July, 2008. By way of ad interim relief, further
proceedings pursuant to the First Information Report registered vide
Mahidharpura Police Station I C.R. No.46 of 2008, are hereby stayed
qua the present applicants.
5. Ms.
M.L. Shah, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top