Gujarat High Court
Madhusoodan vs State on 17 February, 2011
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCR.A/2574/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CRIMINAL APPLICATION No. 2574 of 2010
 
With
 
SPECIAL
CRIMINAL APPLICATION No. 740 of 2010
 
 
=========================================================
 
MADHUSOODAN
NENSHIBHAI KAKKAD - Applicant(s)
 
Versus
 
STATE
OF GUJARAT & 5 - Respondent(s)
 
=========================================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MS
CM SHAH, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
6. 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE MD SHAH
		
	
 
 
 
 
Date
: 17/02/2011 
 
 
 
ORAL
ORDER
	The
petitioner, party-in-person who is present in the Court states that
office objections will be removed on or before 22nd
February, 2011. Returnable date of Notice is extended upto 9th
March, 2011. Direct Service is permitted.
Sd/-
(M.D.
Shah, J.)
Caroline
Top