Gujarat High Court High Court

Nishant vs State on 8 July, 2011

Gujarat High Court
Nishant vs State on 8 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2939/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2939 of 2011
 

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


 

NISHANT
VASUDEV THAKKAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH CHIEF CONTROLLING REVENUE & 2 -
Respondent(s)
 

================================================= 
Appearance
: 
MS TRUSHA K PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Trusha Patel, learned advocate for the petitioner.

Notice
returnable on 28th July 2011.

In
the meanwhile, the respondents are restrained from taking any
coercive action regarding recovery till then.

In
addition to the usual mode of service, direct service is also
permitted.

(Smt.

Abhilasha Kumari,J.)

mary//

   

Top