Gujarat High Court
Prashant vs State on 5 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/1053/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1053 of 2011
=========================================================
PRASHANT
RANCHHODBHAI MANDAVIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
YASH N NANAVATY for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/05/2011
ORAL ORDER
Notice and notice as to
interim relief returnable on 21.6.2011.
Mr.L.R.Pujari,
learned APP waives service of notice on behalf of respondent No.1.
In
the meanwhile, interim relief in terms of para 6(C) on condition that
the petitioner will regularly pay amount of maintenance as per the
order passed by the trial Court, 8th Additional Senior
Civil Judge and Judicial Magistrate First Class, Jamnagar dated
16.12.2009 in Criminal Misc. Application No.254 of 2008.
(M. D.
SHAH, J.)
kks
Top