Gujarat High Court High Court

Rajendrakumar vs State on 11 November, 2011

Gujarat High Court
Rajendrakumar vs State on 11 November, 2011
Author: Mr.Bhaskar Bhattacharya, A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1571/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1571 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8220 of 2009
 

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

 

RAJENDRAKUMAR
@ RAJUBHAI G SHAH - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Appellant(s) : 1,MS BELA A PRAJAPATI for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

(Per : HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

Mr.

Pranav Dave, learned Assistant Government Pleader appearing for the
State prays for a fortnights’ time. Time as prayed for is granted.

List
this matter on 25th November 2011.

[BHASKAR
BHATTACHARYA, ACTING C.J.]

[A.L.DAVE.

J.]

mathew

   

Top