Gujarat High Court High Court

Gandubhai vs State on 1 March, 2011

Gujarat High Court
Gandubhai vs State on 1 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1861/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1861 of 2010
 

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

GANDUBHAI
BHURABHAI BHARVAD & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

======================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant
 

Mr.
L.R. Pujari, APP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2 - 3. 
MRHARSHITSTOLIA for Respondent(s) :
3, 
MRPARTHSTOLIA for Respondent(s) : 3, 
MR KB ANANDJIWALA for
Respondent(s) : 4, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

The
petitioner is directed to make a representation before respondent
No.2.

On
receipt of the said representation, the Competent Authority is
directed to decide the said representation within 15 days after being
afforded an opportunity of hearing to the petitioner.

S.O.

To 18th March 2011.

Direct
service is permitted.

(M.D.

SHAH, J.)

(swamy)

   

Top