Gujarat High Court
Bhat vs State on 21 February, 2011
Gujarat High Court Case Information System
Print
SCA/1118/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1118 of 2011
=========================================================
BHAT
SHANKERLAL KISHANLAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH BHAVSAR for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/02/2011
ORAL ORDER
Mr.Maulik
G. Nanavati, learned Assistant Government Pleader states that he
shall be appearing for respondents Nos.2 and 3, as well.
The
learned counsel for the petitioner may produce the certificate of the
petitioner, if any, showing that he has passed the 10th
Standard.
List
on 24.2.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top