Gujarat High Court High Court

Minaxiben vs State on 7 April, 2010

Gujarat High Court
Minaxiben vs State on 7 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1648/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1648 of 2009
 

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


 

MINAXIBEN
SANJAYKUMAR RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
ZUBIN F BHARDA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR NS SHETH for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/04/2010 

 

ORAL
ORDER

Pursuant
to order dated 31.03.2010, Police Sub-Inspector, Valod Police
Station, Tapi Dist. (Vyara) submitted a report dated 06.04.2010,
which is ordered to be taken on record. It is stated in the report
that the child is hospitalized since the child is suffering from
acute bronchitis.

Mr.Sheth,
learned advocate for the respondent No.2, submits that if the mother
of the child visits the hospital at Mumbai where the child is
admitted, they have no objection.

In
view of the above, S.O. to 12.04.2010.

[Anant
S. Dave, J.]

*pvv

   

Top