Gujarat High Court High Court

Umeshkumar vs Sunita on 30 March, 2011

Gujarat High Court
Umeshkumar vs Sunita on 30 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2803/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2803 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2566 of 2010
 

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

 

UMESHKUMAR
BABULAL PARMAR - Applicant(s)
 

Versus
 

SUNITA
UMESH PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SL VAISHYA for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
Mr.L.R.Pujari,
APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances of the case, this application is allowed
in terms of paragraph 5(B). Special Criminal Application No.2566 of
2010 is restored to file at its original number. Office objections to
be removed within one week from today, failing which the matter shall
stand dismissed automatically.

(
M.D.Shah, J )

srilatha

   

Top