Gujarat High Court High Court

Chhotalal vs State on 6 December, 2010

Gujarat High Court
Chhotalal vs State on 6 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14267/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14267 of 2010
 

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

 

CHHOTALAL
@ VASUDEV LADHABHAI RAICHATHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIPIN I MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4. 
MR PV HATHI
for Respondent(s) : 2, 
MR RC KAKKAD for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

Mr.

R.C. Kakkad, learned advocate states that he has received
instructions to appear on behalf of respondent No.3 and has filed his
Vakalatnama in the Registry, today. He, therefore, prays for some
time. His request is not opposed by the learned advocate for the
petitioner.

List
on 20.12.2010.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top