Gujarat High Court
Mahendrakumar vs State on 7 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/169/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 169 of 2010
======================================
MAHENDRAKUMAR
PAULBHAI VANIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
GIRISH M DAS for Applicant
Mr.
Shivang Shukla,Additional Public Prosecutor, for respondent No.1
MR
CJ VIN for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/05/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Rule.
Further
proceedings of criminal complaint for the offences punishable under
Sections 498A, 406, 420, 504, 506(2) and 114 of the Indian Penal Code
pending in the Court of the learned Judicial Magistrate, First Class,
qua the applicant shall remain stayed till final disposal of the
petition.
Learned
APP waives service on behalf of respondent No.1.
(ANANT
S. DAVE, J.)
(swamy)
Top