Gujarat High Court High Court

Udesinh vs State on 16 October, 2008

Gujarat High Court
Udesinh vs State on 16 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1308020/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13080 of 2008
 

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

 

UDESINH
RAVJIBHAI SOLANKI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Applicant(s) : 1 - 4. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 16/10/2008 

 

ORAL
ORDER

Learned
counsel for the petitioner fairly stated that, even though the
petitioners were not in any way required to provide financial help to
the husband of the original complainant, i.e. respondent No.2, they
would try to see that the amount due towards maintenance of
respondent No.2 is collected and paid to her, without prejudice to
the rights and contentions of the parties. RULE returnable on
12.11.2008. Learned A.P.P. waives service for respondent No.1.
Ad-interim relief in terms of para 8 (C) till then.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top