Gujarat High Court High Court

Sunitaben vs State on 15 December, 2010

Gujarat High Court
Sunitaben vs State on 15 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11846/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11846 of 2010
 

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

 

SUNITABEN
RAJENDRABHAI TRIVEDI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SV RAJU FOR MR SR SHARMA
for
Applicant(s) : 1, 
MR M.R. MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR MEHUL SHARAD SHAH FOR MR NEHAL R JOSHI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/12/2010 

 

ORAL
ORDER

Heard
Mr.S.V. Raju, learned advocate appearing for Mr.S.R. Sharma, learned
advocate appearing on behalf of the petitioner,
Mr.M.R. Mengdey, learned Additional Public Prosecutor for the
respondent No.1 – State and Mr.Mehul Sharad Shah, learned
advocate appearing for Mr.Nehal R. Joshi, learned advocate appearing
on behalf of the respondent No.2 – original complainant, at
length.

Ad-interim
relief granted earlier, is hereby ordered to be extended as interim
relief.

S.O.

to 22/6/2011. To be placed in the Final Hearing Board.

[M.R.

SHAH, J.]

rafik

   

Top