Gujarat High Court High Court

Dhiraj vs State on 30 September, 2011

Gujarat High Court
Dhiraj vs State on 30 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2558/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2558 of 2011
 

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

 

DHIRAJ
@ PAKO PRAKASHBHAI BALDEVBHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.J
S.SADHWANI for
Applicant(s) : 1.
 

MR. H.L.
JANI, LEARNED APP for Respondent(s) : 1, 
None for Respondent(s) :
2 - 8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Leave
to amend respondent No.2 as Superintendent of Police,
Ahmedabad(Rural).

Notice
to the respondents returnable on 7th
October, 2011. Mr. H.L. Jani, learned APP waives service of
Notice for respondent No.1-State. Respondent Nos. 2 to 8 are
permitted to be served by direct service.

(RAJESH
H. SHUKLA,J.)

pawan

   

Top