Gujarat High Court High Court

Kishoresinh vs State on 18 February, 2010

Gujarat High Court
Kishoresinh vs State on 18 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1506/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1506 of 2010
 

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

 

KISHORESINH
KUMBHAJIBHAI GOHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Petitioner(s) : 1, 
MR AMIT PATEL ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1,2 
None for Respondent(s) :
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Notice
to the respondents returnable on 18th March
2010. Learned Assistant Government Pleader Mr. Amit Patel appears for
and waives service of notice on behalf of the respondent nos. 1 and

2. Direct service to respondent no. 3 is permitted. The service shall
be effected latest by 25th February 2010.

(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)

Suresh*

   

Top