Gujarat High Court
State vs Kiranbhai on 21 February, 2011
Gujarat High Court Case Information System
Print
SCA/12575/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12575 of 2004
=========================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KIRANBHAI
THAKORBHAI & 1 - Respondent(s)
=========================================
Appearance :
MR
PRANAV DAVE, AGP for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.2
MR MA
KHARADI for Respondent(s) : 1.2.1, 1.2.3, 1.3.1, 1.3.2, 1.3.3,
1.3.4,1.3.5
RULE SERVED for Respondent(s) : 1.3.1, 1.3.2,1.3.4
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/02/2011
ORAL
ORDER
Stand
over to 25/02/2011. Registry is directed to make correct endorsement
on the board with respect to the service of notice upon the
opponents. If required, Registrar (Judicial) may look into the same
and submit appropriate report.
(M.R.
SHAH, J.)
siji
Top