Gujarat High Court
Chandrasinh vs State on 10 July, 2008
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