Gujarat High Court
Shavjibhai vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13831/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13831 of 2011
In
CRIMINAL
APPEAL No. 2260 of 2010
=========================================================
SHAVJIBHAI
BHURABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/09/2011
ORAL
ORDER
Issue
notice to Parmar Govindbhai Dalabhai, Sarpanch of Bhojela Gram
Panchayat, Taluka Fatehpura, District Dahod in reference to the
certificate dated 19.9.2011 issued by him in favour of Parmar
Savjibhai – present petitioner, and the notice be made
returnable on 11th October, 2011. To be served through
concerned police station.
(
M.D. SHAH, J. )
syed/
Top