Gujarat High Court High Court

Ravjiji vs State on 22 March, 2011

Gujarat High Court
Ravjiji vs State on 22 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2283/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2283 of 2010
 

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

 

RAVJIJI
SARDARJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT N CHAUDHARY for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 5. 
MR GAURAV CHUDASAMA for
Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
 
ORAL
ORDER

With
consent of learned advocates for both the parties, the matter is
referred to Mediation Centre. Office is directed to send papers of
this case to the Mediation Centre forthwith.

[M.D.Shah,
J.]

syed/

   

Top