Gujarat High Court Case Information System
Print
CR.MA/4383/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4383 of 2010
=============================================
LAXMICHAND
MANILAL ALIAS MANUMAL MAGNANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MS
RENISHA R VYAS for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/05/2010
ORAL
ORDER
Learned
advocate for the applicant submits that by and large allegations are
general in nature and that too against the applicant who resides at
Sidhpur, District Patan, Gujarat and the marriage was solemnized at
Jaipur in the year 2008. In support of the arguments, learned
advocate for the applicant placed reliance on the decision of the
Apex Court in the case of V.Abraham v. Inspector of Police, Chennai
[2005(1) GLH 22].
In
view of the above, issue notice returnable on 14.07.2010.
In
the meanwhile, ad-interim relief in terms of para 10(b).
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top