Gujarat High Court
Vipul vs State on 12 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/1251/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1251 of 2010
=========================================================
VIPUL
ARVINDBHAI THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance :
MR
CHINTAN S POPAT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Popat, learned counsel for the petitioner states that if his wife has
gone voluntarily, he will pay the cost of Rs.5,000/-.
Notice
returnable on 20.07.2010. It is observed that if the corpus Purviben
is desirous to remain present with her parents, she would be at the
liberty remain present on the next date. The amount of Rs.5,000/-
shall be deposited with this Court on or before 15.07.2010.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top