Gujarat High Court
Meenakumari vs State on 10 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1501/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1501 of 2007
=========================================================
MEENAKUMARI
NARHARIPRASAD PANDYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
SONAL R SHAH for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED for Respondent(s)
: 2,
MR MB PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/07/2008
ORAL
ORDER
Heard
the learned counsel of both the sides. Considering the submissions,
if the joint application is given before the learned Chief Judicial
Magistrate, Amreli in Case No.178 of 2007, the same shall be
considered by the learned Judge.
In
view of the above, the matter is adjourned to 24th July,
2008.
(H.B.ANTANI,
J.)
ashish//
Top