Gujarat High Court
Pankajkumar vs State on 22 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/999/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 999 of 2011
=========================================================
PANKAJKUMAR
S SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
JAL SOLI UNWALA for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Notice
to respondent Nos.1, 2, 3 and 5 returnable on 25th April
2011.
Learned
APP Mr KL Pandya waives service of notice for respondent No.1.
Direct
service is permitted today for the rest.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top