Gujarat High Court High Court

Vijaykumar vs State on 21 December, 2010

Gujarat High Court
Vijaykumar vs State on 21 December, 2010
Author: Harsha Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3808/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3808 of 2008
 

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


 

VIJAYKUMAR
SHANKERRAO BOKHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIJAY PATEL for HL PATEL ADVOCATES for
Applicant(s) : 1, 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 27/03/2008 

 

 
 
ORAL
ORDER

Leave
to amend the prayer clause.

Heard
Mr.Vijay Patel, learned advocate for the applicant.

It
is submitted that the applicant is only the father-in-law of the
accused No.1 and that the complainant does not even know his name.
It is submitted that a bare reading of the entire first information
report shows that no offence is disclosed qua the present applicant.

Considering
the contents of the first information report in question as well as
the submissions advanced by the learned advocate for the applicant,
Notice returnable on 22nd April, 2008. Ad-interim
relief is granted in terms of paragraph No.8(C).

Mr.L.B.Dabhi,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 ? State of Gujarat.

Direct
service is permitted qua respondent No.2.

[HARSHA
DEVANI, J.]

parmar*

   

Top