Gujarat High Court High Court

Mukhi vs Kakoshi on 14 June, 2011

Gujarat High Court
Mukhi vs Kakoshi on 14 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/384/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


SPECIAL
CRIMINAL APPLICATION  No 384 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

MUKHI
			AAMINBHAI ABDULRAHIM  &  1....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

KAKOSHI
			GRAM PANCHAYAT  &  3....Respondent(s)
		
	

 

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

Appearance:
 

MR
YN RAVANI as ADVOCATE for the Applicant(s) No. 1-2
 

MR
VC VAGHELA as ADVOCATE for the Respondent(s) No. 1
 

NOTICE
UNSERVED for the RESPONDENT(s) No. 2
 

MR.
L.R.POOJARI, APP for the RESPONDENT(s) No. 3
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.D. SHAH
			
		
	

 


 

 


Date
: 14/06/2011
 


 

 


ORAL
ORDER

It is submitted on
behalf of Mr. Y.N.Ravani, learned Advocate for the Applicant that as
per the order passed by this Court report is not submitted by the
DLR before this Court.

Learned APP is directed
to take necessary instructions from the concerned authority.

S.O. to 29.6.2011.

(M.D.SHAH,
J.)

Jayanti*

Page
1 of 1

   

Top