Gujarat High Court Case Information System
Print
CR.MA/5242/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5242 of 2010
=================================================
MODI
KAMLESHKUMAR SEVANTILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
YM THAKORE for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/06/2010
ORAL
ORDER
Heard
learned advocate for the applicants.
It
is submitted that as per the order dated 01.04.2009 passed in
Criminal Revision Application No.678 of 2008, amount as agreed upon
is being paid regularly. The impugned complaint under the provisions
of the Protection of Women from Domestic Violence Act, 2005 is
nothing but an offshoot with a view to harass the applicants, and
therefore, the impugned complaint deserves to be stayed.
In
view of the above, issue notice returnable on 12.07.2010.
In
the meanwhile, ad-interim relief in terms of para 11(B).
Direct
service is permitted.
Service
of the notice issued by this Court is permitted to be served through
the In-charge Police Officer of the area concerned.
[Anant S.
Dave, J.]
*pvv
Top