Gujarat High Court High Court

Gujarat vs State on 15 April, 2010

Gujarat High Court
Gujarat vs State on 15 April, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/614/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 614 of 2010
 

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


 

GUJARAT
INDUSTRIAL CO-OPERATIVE BANK LTD. - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
DIPAK R DAVE for Applicant(s) : 1, 
MR HL JANI APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/04/2010
 

ORAL
ORDER

Rule
returnable on 26th April, 2010. Learned A.P.P., Mr.H.L.
Jani waives service of notice of rule on behalf of the respondent
no.1-State of Gujarat. The respondent no.2 is directed to be served
by direct service through concerned Police Station.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top