Gujarat High Court High Court

Menaben vs Amitbhai on 17 February, 2011

Gujarat High Court
Menaben vs Amitbhai on 17 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12248/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12248 of 2010
 

In


 

CRIMINAL
APPEAL No. 1406 of 2010
 

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

 

MENABEN
W/O JORUBHAI SURABHAI JHALA - Applicant(s)
 

Versus
 

AMITBHAI
JAYANTIBHAI VAGHELA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANU S VERMA for
Applicant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

It
is reported that Ms.Anu S.Varma, learned advocate appearing for the
applicant has filed sick note. Let the matter be listed on
21.2.2011.

At
this juncture, learned APP Mr.K.P.Raval states that the State has
also filed the Criminal Appeal along with an application for leave to
appeal being Criminal Misc. Application No.8847 of 2010 in Criminal
Appeal No.1331 of 2010. Registry is directed to notify all these
matters on 21.2.2011.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top