Gujarat High Court
Mahendra vs State on 27 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/91/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 91 of 2010
=================================================
MAHENDRA
RAMESHBHAI SAHARKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
MRS
SANGEETA N PAHWA for Applicant(s) : 1,
Mr.DEVANG VYAS, ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Leave
to amend cause tile qua respondent no.2.
2. Heard
learned advocate Ms.Sangeeta N. Pahwa for the petitioner. Rule
returnable on 4th February 2010. The petitioner to serve
respondents no.1, 2 and 3 by direct service. Respondent no.4 be
served through respondent no.3. Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top