Gujarat High Court High Court

Manali vs Ashokbhai on 12 September, 2011

Gujarat High Court
Manali vs Ashokbhai on 12 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12668/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12668 of 2011
 

 
 
=========================================


 

MANALI
@MANISHA D/O ASHOKBHAI GUPTA@ MANISHA MUKESHKUMAR MAR & 1 -
Applicant(s)
 

Versus
 

ASHOKBHAI
SITARAM GUPTA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
FB BRAHMBHATT for Applicant(s) : 1 - 2. 
None for Respondent(s) :
1, 
MR. K.P.RAVAL, APP for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/09/2011 

 

 
 
ORAL
ORDER

Leave
to amend.

Notice
to the Respondents returnable
on 23.9.2011

Learned
APP Mr. K.P.Raval waives service of Notice on behalf of Respondent
No.2-State of Gujarat.

Respondent
No.1 is permitted to be served by Direct Service.

Ad interim
relief in terms of paragraph B-1 is granted till then.

(Rajesh H.

Shukla,J)

Jayanti*

   

Top