Gujarat High Court
Kamlesh vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/21418/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21418 of 2005
With
SPECIAL
CIVIL APPLICATION No. 21419 of 2005
To
SPECIAL
CIVIL APPLICATION No. 21443 of 2005
==============================================================
KAMLESH
JAYANTILAL THAKKAR & 25 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==============================================================
Appearance
:
MR
RM CHHAYA for
Petitioner(s) : 1 - 26.
MR PR ABICHANDANI Ld. AGP for
Respondent(s) : 1,
None for Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KSHITIJ R.VYAS
and
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date
: 25/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKSHAY H.MEHTA)
Notice
to the respondents returnable on 28.11.2005. Mr. PR Abichandani ld.
AGP waives service of notice on behalf of respondent no. 1. DS
Permitted.
(KSHITIJ
R. VYAS, J.)
(AKSHAY
H. MEHTA, J.)
mandora/
Top