Gujarat High Court High Court

State vs Chandulal on 28 February, 2011

Gujarat High Court
State vs Chandulal on 28 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5100/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5100 of 1995
 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

CHANDULAL
DAYABHAI PATEL & 6 - Respondent(s)
 

=========================================
 
Appearance : 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 1, 6, 
(MR
GR SHAIKH) for Respondent(s) : 2, 5, 
NOTICE SERVED for
Respondent(s) : 3 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
ORAL
ORDER

It
is reported that Shri G.R. Shaikh, learned advocate appearing on
behalf of respondents nos. 2 and 5 has expired. Hence, Registry is
directed to issue fresh notice upon the respondents making it
returnable on 28/03/2011.

(M.R.

SHAH, J.)

siji

   

Top