Gujarat High Court
Rashmiben vs State on 15 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5216/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5216 of 2010
=================================================
RASHMIBEN
ANUPAM AGRAWAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
UTPAL M PANCHAL for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/06/2010
ORAL
ORDER
Learned
advocate for the applicant placed reliance on the order dated
01.12.2009 passed by this Court (Coram : Hon’ble Mr. Justice Akil
Kureshi) in Criminal Misc. Application No.5542 of 2009 whereby
complaint for the offences punishable under Sections 498-A, 323, 504,
506(2) read with Section 114 of the Indian Penal Code was quashed and
set aside qua the applicants.
Issue
notice returnable on 09.07.2010.
In
the meanwhile, ad-interim relief in terms of para 15(B) qua the
applicants.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top