Gujarat High Court High Court

Mahendra vs State on 27 January, 2010

Gujarat High Court
Mahendra vs State on 27 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/91/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 91 of 2010
 

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

MAHENDRA
RAMESHBHAI SAHARKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for Applicant(s) : 1, 
Mr.DEVANG VYAS, ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 27/01/2010  
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Leave
to amend cause tile qua respondent no.2.

2. Heard
learned advocate Ms.Sangeeta N. Pahwa for the petitioner. Rule
returnable on 4th February 2010. The petitioner to serve
respondents no.1, 2 and 3 by direct service. Respondent no.4 be
served through respondent no.3. Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

(J.C.

UPADHYAYA, J.)

karim

   

Top