Gujarat High Court
Sudhaben vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8074/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8074 of 2011
=========================================================
SUDHABEN
W/O RAKESHKUMAR GUPTA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Applicant(s) : 1 - 3.
MS MINI NAIR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/06/2011
ORAL
ORDER
Notice
and Notice as to interim relief returnable on 21.7.2011. Learned APP
Ms.Mini Nair waives service of notice on behalf of respondent No.1
-State. Meanwhile interim relief in terms of para 7(B) is granted.
Direct service for respondent No.2 is permitted and respondent No.3
be served through concerned police station.
(M
D SHAH, J.)
syed/
Top