Gujarat High Court High Court

Tusharbhai vs Alpaben on 25 July, 2011

Gujarat High Court
Tusharbhai vs Alpaben on 25 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8314/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8314 of 2011
 

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

 

TUSHARBHAI
BHAGVANBHAII JOGI - Applicant(s)
 

Versus
 

ALPABEN
TUSHARBHAI JOGI D/O GOVINDBHAI CHHATBAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT R PANDYA for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
 
ORAL
ORDER

Mr.Pandya,
learned advocate appearing on
behalf of the petitioner has stated at the bar that without
prejudice to the rights and contentions of the petitioner
in the present petition, the petitioner
shall clear the arrears and for that he prays for time for
two weeks.

In
view of the above, so as to enable the petitioner
to clear the arrears, S.O. to 8/8/2011.

[M.R.

SHAH, J.]

rafik

   

Top