Gujarat High Court High Court

Shilpa vs State on 4 May, 2011

Gujarat High Court
Shilpa vs State on 4 May, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1113/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1113 of 2010
 

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


 

SHILPA
MITESHBHAI PATEL - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=========================================================
Appearance : 
MS
SM AHUJA for
Applicants: 1,  
PUBLIC PROSECUTOR for Respondent : 1, 
MR
SATYAJIT SEN for Respondent : 2, 
RULE NOT RECD BACK for Respondent
: 3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/05/2011 

 

ORAL
ORDER

Ms.

Ahuja, learned advocate appearing for the applicant has made serious
grievance with regard to deliberate attempt on the part of husband in
avoiding paying of maintenance. She, therefore, requested for taking
up the matter on priority basis out of turn. It is informed that
learned advocate Shri Sen, who is appearing for respondent no. 2 has
filed sick note. In view of sick note, the Court is of the view that
matter be ordered to be listed on 6.5.2011 with a specific
observation that in case if the advocate is unable to appear on
6.5.2011, than, appropriate arrangement shall be made. Copy of this
order be made available to Ms. Ahuja for her onward communication to
the advocate for respondent no. 2. At her request, matter is
adjourned to 6.5.2011.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top