Gujarat High Court Case Information System
Print
SCA/412620/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4126 of 2010
=========================================================
RAJENDRASINH
MAHOBATSINH DODIYA & 2 - Petitioner(s)
Versus
RUPALBEN
@ RUPABEN D/O BHAGWANBHAI RAYSANGBHAI GOHIL AND W/O - Respondent(s)
=========================================================
Appearance
:
MR
VIJAY N RAVAL for
Petitioner(s) : 1 - 3.
MR MPSHAH for Respondent(s) : 1,
MS.
KRUTI M SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/04/2010
ORAL
ORDER
After
having heard learned senior advocate Mr. P.C. Kavina with learned
advocate Mr. Vijay N Raval for the petitioners and learned advocate
Ms. Kruti M Shah for the respondent, the matter is adjourned to
9.4.2010 to enable the petitioners to withdraw the criminal
proceedings filed against the respondent. The learned advocate for
the petitioners has also to come out with concrete proposal for the
treatment of the child and the residential accommodation to
respondent so as to see that the treatment of the child who is
suffering from cerebral palsy is facilitated.
(Ravi
R. Tripathi, J.)
…
(karan)
Top