Gujarat High Court High Court

Rajput vs State on 18 April, 2011

Gujarat High Court
Rajput vs State on 18 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3414/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3414 of 2011
 

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

 

RAJPUT
VIKRAMBHAI BHURABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IM PANDYA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 18/04/2011  
ORAL ORDER

The
endorsement on the Board indicates that notice issued to respondent
No.2 has not been received back, either served or unserved. The
Registry to await service of notice upon the said respondent.

List
on 10.5.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top