Gujarat High Court High Court

Ashokkumar vs State on 18 January, 2011

Gujarat High Court
Ashokkumar vs State on 18 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11111/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11111 of 2009
 

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

 

ASHOKKUMAR
DURLABHJIBHAI MEHTA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7    
                                                   MR PP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
GOVERNMENT PLEADER for Respondent(s) : 1 - 4. 
NOTICE NOT RECD
BACK for Respondent(s) : 5, 
DS AFF.NOT FILED (N) for Respondent(s)
: 5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/01/2011 

 

ORAL
ORDER

It
is submitted by learned advocate, Mr.Haresh Soni for Mr.S.P.Majmudar,
for the petitioners that the respondent No.5 is expired. To enable
him to take appropriate steps in the matter, he sought time. It is
further submitted that he will place on record the direct service
affidavit along with court papers by next date. S.O. to 9-2-2011.

(M.D.SHAH,J.)

radhan

   

Top