Gujarat High Court High Court

Nileshbhai vs State on 7 August, 2008

Gujarat High Court
Nileshbhai vs State on 7 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1627/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1627 of 2007
 

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

NILESHBHAI
M PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

========================================== 
Appearance
: 
MR CB
DASTOOR for Applicant(s) : 1, 
Mr. K. T Dave
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2 - 4. 
MR RE VARIAVA for Respondent(s) : 2 -
4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

Rule.

The
petitioner shall continue to pay the amount of maintenance as
ordered on 29th June 2006. Mr. K. T Dave learned
Additional Public Prosecutor waives services of rule on behalf of the
State.

(Anant
S. Dave,J.)

mary//

   

Top