Gujarat High Court High Court

Ramanbhai vs State on 3 May, 2011

Gujarat High Court
Ramanbhai vs State on 3 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/615/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 615 of 2011
 

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

 

RAMANBHAI
R PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHIRAJ R TRIVEDI for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/05/2011 

 

 
 
ORAL
ORDER

Leave
to join Bailiffs
Shri T.A.Trivedi and Shri T.J.Brahmbhatt of Family Court, Vadodara as
party respondents No.4 and 5.

Notice
to newly added respondents No.4 and 5 returnable on 11.5.2011.

The
Principal Judge, Family Court, Vadodara is hereby directed to look
into the matter and if think fit then take appropriate steps in the
matter against the bailiffs.

Registry
is directed to send copy of this order to the Family Court, Vadodara
by Fax Message. Direct service is permitted.

(M
D SHAH, J.)

syed/

   

Top