Gujarat High Court
The vs State on 29 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/4181/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4181 of 2010
=========================================
THE
PASCHIM GUJARAT VIJ COMPANY LTD. - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
SN SINHA for
Applicant(s) : 1,
MR UA TRIVEDI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/04/2010
ORAL
ORDER
Leave
to amend the title cause.
Rule
returnable on 3.5.2010. Learned APP Mr. UA Trivedi waives service of
notice of rule on behalf of respondent No. 1-State. Respondent Nos.
2 and 3 are permitted to be served by direct service. The Registry is
directed to keep a copy of the order in each matter.
(Rajesh
H. Shukla, J.)
(hn)
Top