Gujarat High Court High Court

State vs Alarkha on 10 December, 2010

Gujarat High Court
State vs Alarkha on 10 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2769/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2769 of 2007
 

To


 

FIRST
APPEAL No. 2776 of 2007
 

With


 

FIRST
APPEAL No. 2777 of 2007
 

To


 

FIRST
APPEAL No. 2784 of 2007 

 

With


 

FIRST
APPEAL No. 3744 of 2007
 

With


 

FIRST
APPEAL No. 3745 of 2007
 

With


 

FIRST
APPEAL No. 3746 of 2007
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

ALARKHA
PUNJABHAI - Defendant(s)
 

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

 

 
Appearance
: 
MR NEERAJ SON I AGP 
for
Appellant(s) : 1, 
MR HM PRACHCHHAK for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
 
ORAL
ORDER

Learned
A.G.P will take appropriate action in respect of unserved- expired
respondents.

Office
is directed to place these groups of matters on 29.12.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top