Gujarat High Court High Court

Prajapati vs State on 29 July, 2011

Gujarat High Court
Prajapati vs State on 29 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3277/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3277 of 2004
 

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

 

PRAJAPATI
PRATIK M & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHJDHOLAKIA
for
Petitioner(s) : 1 - 5. 
DSAFF.NOTFILED(N) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/07/2011 

 

 
 
ORAL
ORDER

Affidavit
of Direct Service has not been filed for respondents no.1,2 and 3.
Therefore, learned Advocate Mr. Dholakia for petitioners requests to
issue fresh notice. Considering his request, issue fresh notice to
respondents returnable on 29.8.2011.

(H.K.

Rathod,J.)

Vyas

   

Top