Gujarat High Court
Shaharunbibi vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1144/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1144 of 2008
=========================================================
SHAHARUNBIBI
@ HASINABEN SHIVRAMBHAI CHAUDHARY - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 20/06/2008
ORAL
ORDER
Heard
Mr. Thakkar learned advocate for the petitioner.
Considering
the averments made in the petition, more particularly the averments
made in paragraph Nos. 7 and 10 thereof, issue Notice returnable on
26th June 2008.
Mr.
Mukesh Patel learned Additional Public Prosecutor waives service of
notice on behalf of the respondent No. 1- State of Gujarat. Direct
service is permitted qua the other respondents.
(HARSHA
DEVANI,J.)
Suresh*
Top