Gujarat High Court High Court

Prakash vs State on 29 November, 2010

Gujarat High Court
Prakash vs State on 29 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11320 of 2010
 

In


 

CRIMINAL
APPEAL No. 479 of 2009
 

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

 

PRAKASH
ASHOKKUMAR LAKHWAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BK OZA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
M/S
S G ASSOCIATES for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 29/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Further
to this Court’s order dated 28.10.2010, opponent No.2-Reshmaben
Kantilal Gurnani is present before the Court. It is indicated by
learned Senior Advocate Mr.Lakhani that she has marked her presence
as per the direction of this Court with Sardarnagar Police Station,
as there is no Mahila Police Setation at Sardarnagar.

2. Learned
advocate Mr.Oza is not present when the mater is called out.

3. For
time being, respondent No.2 is exempted from following the direction
given by order dated 28.10.2010, till further orders. S.O to
7.12.2010.

[A.L.Dave,J.]
[V.M.Sahai,J.]

-patel

   

Top