Gujarat High Court
State vs Kiranbhai on 14 December, 2010
Gujarat High Court Case Information System
Print
SCA/12575/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12575 of 2004
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KIRANBHAI
THAKORBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.2
MR MA
KHARADI for Respondent(s) : 1.2.1, 1.2.3, 1.3.1, 1.3.2, 1.3.3,
1.3.4,1.3.5
RULE SERVED for Respondent(s) : 1.3.1, 1.3.2,1.3.4
-
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/12/2010
ORAL
ORDER
Registry
is directed to notify the matter on 27th December 2010
after verifying the remarks column. In the remark column, it is
mentioned ‘Unserved Expired’ and ‘2-1/2/4’.
(RAVI
R.TRIPATHI, J.)
omkar
Top