Gujarat High Court High Court

Vinubhai vs State on 2 February, 2010

Gujarat High Court
Vinubhai vs State on 2 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13792/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13792 of 2009
 

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

 

VINUBHAI
BABUBHAI THAKOR & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1 - 7. 
MR KP RAVAL, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
ORAL
ORDER

Rule
returnable on 2nd March 2010. Petitioners shall deposit
before this Court cost of Rs.10,000/- which shall be paid over to
respondent No.2 if she chooses to appear. Further proceedings in the
pending complaint are stayed.

Learned
APP Shri Raval waives service of rule on behalf of respondent No.1.

Direct
service to respondent No.2 is permitted.

(Akil
Kureshi, J.)

(vjn)

   

Top