Gujarat High Court
State vs Vanand on 21 April, 2010
Gujarat High Court Case Information System
Print
SA/73/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 73 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
VANAND
MULJI NATHABHAI & 1 - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI, AGP for Appellant(s) : 1,
MR RC KAKKAD for
Defendant(s) : 1,
None for Defendant(s) : 2,2.2.7
MR NISHANT
LALAKIYA for Defendant(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/04/2010
ORAL
ORDER
Notice
for final disposal returnable on 5th May, 2010.
Shri
R.C.Kakkad, learned advocate waives service of notice of admission
on behalf of the respondent No.1- original plaintiff who is the main
contesting party and Shri Lalakiya, learned advocate waives service
of notice of admission on behalf of respondent Nos. 2/1 to 2/6.
In
the facts and circumstances of the case, printing and paper book is
dispensed with.
To
be placed in 1st Board.
(M.R.SHAH,
J.)
(ashish)
Top