Gujarat High Court Case Information System
Print
CR.MA/954920/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9549 of
2007
=========================================================
RUKMANI,D/O.VELSINH,
- Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Applicant(s) : 1,
MS C.M.SHAH APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR RJ GOSWAMI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/03/2009
ORAL ORDER
Heard learned Advocate
Mr.Kapadia for the petitioner.
The learned Advocate
for the petitioner invited attention of the Court to the complaint
filed by the complainant,-respondent No.2 herein.
The learned Advocate
for the petitioner also invited attention of the Court to the
charge-sheet papers annexed as Annexure-B to this petition.
Having perused the
matter, this Court does not find any reason to quash the complaint
filed by the complainant,-respondent No.2 herein.
The
petition is disposed of. Rule is discharged. Interim relief, granted
earlier, shall stand vacated.
(RAVI
R.TRIPATHI, J.)
Amit/-
Top