Gujarat High Court High Court

Anilkumar vs State on 8 February, 2011

Gujarat High Court
Anilkumar vs State on 8 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1330/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1330 of 2011
 

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


 

ANILKUMAR
AMRATLAL JARIWALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AR SHAIKH for Petitioner(s) : 1, 
MS VAIJANTI
PATHAK,ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2011 

 

ORAL
ORDER

Rule.

Learned AGP Ms. Vaijanti Pathak waives service of rule on behalf of
respondent- State.

To
be placed for hearing in its turn.

Direct
service for respondent Nos.2 and 3.

(
Akil Kureshi, J. )

sudhir

   

Top