Gujarat High Court High Court

Harijan vs State on 22 July, 2010

Gujarat High Court
Harijan vs State on 22 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2460 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5359 of 2000
 

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


 

HARIJAN
DAHYABHAI BHANABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PV HATHI for
Petitioner(s) : 1, 
MR MR MENGDEY, AGP for Respondent(s) : 1 -
3. 
MR ASHISH M DAGLI for Respondent(s) : 4, 
None for
Respondent(s) : 5 - 7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/07/2010 

 

 
 
ORAL
ORDER

NOTICE
returnable on 4th
August, 2010. Shri M.R. Mengdey, learned AGP waives service of
notice on behalf of respondents nos. 1 to 3 and Shri Ashish Dagli,
learned advocate waives service of notice on behalf of respondent no.

4.

Direct
service is permitted. Over and above direct service, respondents
nos. 5 to 7 to be served through RPAD at the cost of the petitioner.

(M.R.

SHAH, J.)

siji

   

Top