Gujarat High Court High Court

Mitesh vs State on 10 March, 2010

Gujarat High Court
Mitesh vs State on 10 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/596/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 596 of 2009
 

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


 

MITESH
SENUAL PAMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MS
MEENA VYAS for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR IM PANDYA for Respondent(s) : 2, 
None for
Respondent(s) : 3, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
ORAL
ORDER

Leave
to amend.

Learned
advocate for the applicant has produced order dated 03.03.2010 passed
by the learned Judge, Family Court No.4, Ahmedabad in Criminal Misc.
Application no.1809 of 2009 in exercise of powers under Section
125(3)
of the Code of Criminal Procedure, 1973 by which the applicant
is ordered to undergo simple imprisonment of 240 days for non-payment
of amount of award passed by the Family Court on 06.10.2008 in
Criminal Misc. Application No.1914 of 2007.

Learned
advocate for the applicant is permitted to amend the petition by
placing the order dated 03.03.2010 on record with necessary averments
and prayer in this regard.

After
amendment, issue notice returnable on 22nd March, 2010.

[Anant
S. Dave, J.]

*pvv

   

Top