Gujarat High Court High Court

Karmendra vs State on 11 February, 2011

Gujarat High Court
Karmendra vs State on 11 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1363/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1363 of 2011
 

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

 

KARMENDRA
CHIMANLAL BRAHMACHARI & VAISHALI NAGDATTA & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY (APPEALS) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1 - 4. 
MR LR PUJARI, AGP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

Notice
and Notice as to interim relief returnable on 16th March,
2011. Learned AGP Mr.Pujari appears and waives service of notice on
behalf of respondent No.1-State. For rest direct service is
permitted.

(
M.D. SHAH, J. )

syed/

   

Top