Gujarat High Court High Court

Mr. K.P.Raval vs Notice Served By Ds For … on 11 October, 2011

Gujarat High Court
Mr. K.P.Raval vs Notice Served By Ds For … on 11 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2356/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2356 of 2011
 

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

 

RAJESH
VISHNUKUMAR RATHI 

 

Versus
 

STATE
OF GUJARAT & 2 

 

=========================================================
 
Appearance
: 
MR
CHETAN K PANDYA for
Petitioner(s) : 1, 
MR. K.P.RAVAL, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
ORAL
ORDER

Learned
Advocate Mr. Chetan K.Pandya for the Petitioner has tendered an
Affidavit and learned APP Mr. K.P.Raval has also tendered a report.

Primafacie,
the allegations made in the affidavit does not seem to be
well-founded.

However,
at the request made by learned Advocate Mr.Pandya for the
Petitioner, the matter is adjourned to 21.11.2011.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top