Gujarat High Court Case Information System
Print
CR.MA/14892/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14892 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1173 of 2011
=========================================================
YOGESH
S/O HOTCHAND MOTIRAMANI - Applicant(s)
Versus
JAYSHREE
YOGESH MOTIRAMANI D/O DEVKISHAN VALJIRAM ACHARYA & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
APURVA R KAPADIA for
Applicant(s) : 1,
MR BOMI H SETHNA for Respondent(s) : 1 -
2.
MR.K.P.RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2011
ORAL
ORDER
Notice
to the respondents returnable on 18th November 2011.
Learned advocate Mr.Bomi H. Sethna waives service of notice on behalf
of respondent nos.1 and 2 and learned APP Mr.K.P.Raval waives service
of notice on behalf of respondent no.3-State.
Ad-interim
relief in terms of Para-8(A) is granted till then on condition and as
stated by the learned advocate Mr.A.R.Kapadia that the amount as per
the order dated 08.10.2010 passed by the Family Court in Criminal
Misc. Application No.1953 of 2009 shall be deposited before the
Family Court including arrears, if any. Direct service is permitted.
(RAJESH
H. SHUKLA,J.)
Vahid
Top