Gujarat High Court High Court

Kailashbhai vs State on 22 February, 2011

Gujarat High Court
Kailashbhai vs State on 22 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/401/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 401 of 2011
 

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


 

KAILASHBHAI
GOVINDRAM RATHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
ANUJA S NANAVATI for Applicant(s) : 1, 
MS CM SHAH APP for
Respondent(s) : 1, 3, 
None for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
 
ORAL
ORDER

Leave
to amend.

Issue
Notice returnable on 3rd March, 2011.
Learned APP, Ms.C.M.Shah, waives service of notice on behalf of
respondent No.1.

Direct
service qua rest of the respondents.

(M.D.SHAH,
J.)

(ashish)

   

Top