Gujarat High Court High Court

Rekhaben vs Bhikhabhai on 6 September, 2010

Gujarat High Court
Rekhaben vs Bhikhabhai on 6 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8187/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8187 of 2009
 

In
SPECIAL CRIMINAL APPLICATION No. 2280 of 2008
 

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

 

REKHABEN
RAMSINH CHAUDHARI - Applicant(s)
 

Versus
 

BHIKHABHAI
PANCHABHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ALPESH G DODIA for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR BS
KHATANA for Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s)
: 2, 
RULE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 06/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.B.S.Khatana,
learned advocate, who has filed his appearance for respondent No.1 –
alleged contempnor prays to adjourn the matter for a period of two
weeks to enable him to contact the respondent No.1, who was directed
by earlier order to deposit Rs.15000/-.

The
prayer made by him has not been opposed by Mr.Alpesh Dodia, learned
advocate for the applicant.

Hence,
by consent, the matter is adjourned to 20.09.2010

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top