Gujarat High Court High Court

Chandrasinh vs State on 10 July, 2008

Gujarat High Court
Chandrasinh vs State on 10 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1360/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1360 of 2008
 

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

 

CHANDRASINH
ALIAS CHANDUBHA LALUBHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
MR
UR BHATT, APP for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner and learned APP Mr.Bhatt for
respondent State.

Issue
NOTICE to respondents. Learned APP Mr.Bhatt waives
service of notice on behalf of respondents. NOTICE may
also be issued to the Talati-cum-Mantri-2, Shree Muli Gram Panchayat,
Tal.Muli, Dist.Surendranagar making it returnable on 15.7.2008.

(M.D.Shah,
J.)

Sreeram.

   

Top