Gujarat High Court High Court

Vasantbala vs Gulabrai on 8 September, 2008

Gujarat High Court
Vasantbala vs Gulabrai on 8 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5009/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5009 of 2008
 

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

 

VASANTBALA
DIPCHANDBHAI DOSHI - Applicant(s)
 

Versus
 

GULABRAI
AODHAVAJI MEHTA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PURVISH J MALKAN for
Applicant(s) : 1,MR
KI KAZI for
Applicant(s) : 1, 
None
for Respondent(s) : 1 - 4. 
MR IM PANDYA, APP
for
Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Considering
the averments made in the application, the application is allowed by
granting leave to file appeal. The application stands disposed of
accordingly.

(M.D.Shah,
J.)

Sreeram.

   

Top