Gujarat High Court
Shardaben vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/2146/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2146 of 2010
=========================================================
SHARDABEN
WD/O RAMESHBHAI MAGANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,
Ms.C.M.Shah, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/03/2011
ORAL
ORDER
Heard
learned advocate for the petitioner and learned APP for the State.
Considering
the facts and averments stated in the petition and the provisions of
law, remedy is available to the petitioner to approach the
appropriate Court or appropriate authority. Hence, no case for
interference in the order of the trial Court is made out. This
petition stands summarily dismissed.
(
M.D.Shah, J )
srilatha
Top