Gujarat High Court High Court

Jagadulal vs State on 23 March, 2011

Gujarat High Court
Jagadulal vs State on 23 March, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/383/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 383 of 2011
 

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

 

JAGADULAL
VIDESHILAL JAISWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT J GOHETIYA for
Applicant(s) : 1,MRRDKINARIWALA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s)
: 2, 
NOTICE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 23/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Fresh
notice to respondent No.3 returnable on 30.3.2011. Direct service
permitted.

Sd/-

(A.L.

Dave, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top