Gujarat High Court
Pravinkumar vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12799/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12799 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10199 of 2010
=========================================================
PRAVINKUMAR
RAMPRATAP SHARMA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK Y JASANI for
Applicant(s) : 1 - 6.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/09/2011
ORAL
ORDER
Learned
advocates for both the parties have jointly submitted that both the
parties (husband and wife) will file application before the trial
court for taking up the matter on board. In view of this, the trial
court is directed to decide the said application in accordance with
law. The petitioner is at liberty to place on record the judgment
delivered by the Apex Court as well as the copy of order passed by
this Court.
In
view of the above, this application is disposed of.
(
M.D. SHAH, J. )
syed/
Top