Gujarat High Court High Court

State vs Dubey on 24 August, 2011

Gujarat High Court
State vs Dubey on 24 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4232/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4232 of
2011 
=========================================================

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

DUBEY
GAURISHANKAR BRIJMOHAN & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Ms.

Neha Vithlani, learned advocate states that Ms. Mamta R. Vyas,
learned advocate has received instructions to appear on behalf of
respondent No.3 and prays for time, in order to file the Vakalatnama
and affidavit-in-reply, if necessary.

The
endorsement on the Board indicates that Notice issued to respondent
No.1 has not been received back, either served or unserved. Registry
to await service of Notice upon the said respondent.

List
on 18.07.2011.

The
ad-interim relief granted earlier, shall continue, till then.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top