Gujarat High Court
Virabhai vs State on 29 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/8294/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8294 of 2010
=========================================================
VIRABHAI
CHELABHAI PARMAR & 13 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
SHRIKAR
H BHATT for
Applicant(s) : 1 - 14.
MS ML SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/07/2010
ORAL
ORDER
Counsel
for the petitioner submitted that impugned complaint has been lodged
on 16.7.2010 with respect to alleged incident of 2.5.2010. He pointed
out that by the present petitioner no.14, the complaint was lodged on
3.5.2010 complaining of dowry demand and harassment. As an
afterthought and as a counter blast, impugned complaint has been
filed.
Issue notice returnable on 12.8.2010.
Ad
interim relief in terms of para. 8(b).
(Akil
Kureshi,J.)
(raghu)
Top