Gujarat High Court
Virendrabhai vs Pritiben on 24 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11439/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11439 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 966 of 2010
=========================================================
VIRENDRABHAI
MUKUNDBHAI UPADHYAY & 2 - Applicant(s)
Versus
PRITIBEN
JITESHBHAI UPADHYAY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UDAYAN P VYAS for
Applicant(s) : 1 - 3.
MR BC DAVE for Respondent(s) : 1,
MR TS
NANAVATI for Respondent(s) : 2,
MR KARTIK PANDYA, APP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2010
ORAL
ORDER
In
view of the fact that the main matter i.e. Special Criminal
Application No.966/2010 is coming up for hearing on 30.9.2010, it is
not necessary to grant prayer made in this application for vacating
interim relief granted in the main matter.
Application
is dismissed.
(Akil
Kureshi,J.)
(raghu)
Top