Gujarat High Court High Court

Chirag vs State on 29 March, 2011

Gujarat High Court
Chirag vs State on 29 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3633/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3633 of 2011
 

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

 

CHIRAG
M SUTHAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV CHUDASAMA for
Petitioner(s) : 1, 
MRS MANISHA L.SHAH, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Let
notice be issued on respondent nos.2 to 9. Direct notice is
permitted.

Learned
AGP Mrs.Manisha Shah accepts notice on behalf of the first
respondent. Counsel for the appellant will serve copy of paper book
on her by tomorrow.

Post
the matter on 22nd April 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top