Gujarat High Court High Court

Poonam vs Jaydeep on 11 March, 2010

Gujarat High Court
Poonam vs Jaydeep on 11 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11778/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11778 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 5495 of 2009
 

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

POONAM
JAYDEEP SUTHAR W/O JAYDEEP DILIP SUTHAR - Applicant(s)
 

Versus
 

JAYDEEP
DILIPBHAI SUTHAR & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
HM PARIKH for Applicant(s) : 1,MR RASESH H PARIKH for Applicant(s) :
1, 
None for Respondent(s) : 1 - 3. 
MR LR PUJARI ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
4, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

Considering
the facts and circumstances of the case and averments made in paras 2
and 3 of the application, prayer in terms of para 4 (A) is granted.

Order
accordingly.

[ANANT
S. DAVE, J.]

//smita//

   

Top