Gujarat High Court High Court

Kamlesh vs State on 18 August, 2010

Gujarat High Court
Kamlesh vs State on 18 August, 2010
Author: Kshitij R.Vyas,&Nbsp;Honourable H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/21418/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21418 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 21419 of 2005
 

To


 

SPECIAL
CIVIL APPLICATION No. 21443 of 2005
 
 
==============================================================

 

KAMLESH
JAYANTILAL THAKKAR & 25 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
RM CHHAYA for
Petitioner(s) : 1 - 26. 
MR PR ABICHANDANI Ld. AGP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KSHITIJ R.VYAS
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKSHAY H.MEHTA)

Notice
to the respondents returnable on 28.11.2005. Mr. PR Abichandani ld.
AGP waives service of notice on behalf of respondent no. 1. DS
Permitted.

(KSHITIJ
R. VYAS, J.)

(AKSHAY
H. MEHTA, J.)

mandora/

   

Top