Gujarat High Court High Court

Vikas vs State on 14 June, 2011

Gujarat High Court
Vikas vs State on 14 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1383/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1383 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

VIKAS
			AYALDAS LEKHRAJANI  &  2....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

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

Appearance:
 

MR
PP MAJMUDAR as ADVOCATE for the Applicant(s) No. 1-3
 

PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.D. SHAH
			
		
	

 


 

 


Date
: 14/06/2011
 


 

 


ORAL
ORDER

1. It
is submitted by Mr.Majmudar, learned Advocate for the applicants that
daughter of respondent no.2 – complainant married with petitioner
no.2 against will of respondent no.2 and her relatives. At present
Nishaben daughter of respondent no.2 is residing with petitioners, as
wife of petitioner no.2.

2. In
view of above, Notice returnable on 18.07.2011.
Mr.L.R.Poojari, learned APP waives service of notice on behalf of
respondent no.1. There is no stay over the investigation but
applicants will not be arrested without permission of the Court.
Direct service is permitted, to be served through concerned Police
Station.

(M.D.SHAH,
J.)

satish

Page
2 of 1

   

Top