Gujarat High Court
Shatrujeetsinh vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/5978/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5978 of 2011
=========================================================
SHATRUJEETSINH
RUPSINH GOHIL - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR MAULIK NANAVATI AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.A.S.Supehia for petitioner and learned AGP
Mr.Maulik Nanavati for respondent.
2. I
have considered submissions made by both learned advocates appearing
on behalf of respective parties. The question raised and involved in
present petition requires detailed examination. Hence, Rule,
returnable
on 7.9.2011.
3. Learned AGP
Mr.Maulik Nanavati waives service of notice of Rule on behalf of
respondent.
[
H.K.RATHOD, J. ]
(vipul)
Top