Gujarat High Court
Mr. K.P.Raval vs Notice Served By Ds For … on 11 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2356/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2356 of 2011
=========================================================
RAJESH
VISHNUKUMAR RATHI
Versus
STATE
OF GUJARAT & 2
=========================================================
Appearance
:
MR
CHETAN K PANDYA for
Petitioner(s) : 1,
MR. K.P.RAVAL, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 11/10/2011
ORAL
ORDER
Learned
Advocate Mr. Chetan K.Pandya for the Petitioner has tendered an
Affidavit and learned APP Mr. K.P.Raval has also tendered a report.
Primafacie,
the allegations made in the affidavit does not seem to be
well-founded.
However,
at the request made by learned Advocate Mr.Pandya for the
Petitioner, the matter is adjourned to 21.11.2011.
(Rajesh
H. Shukla,J)
Jayanti*
Top