Gujarat High Court
State vs Kiranbhai on 21 February, 2011
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 : MR PRANAV DAVE, AGP 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 None for Respondent(s) : 2, ========================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 21/02/2011 ORAL ORDER
Stand
over to 25/02/2011. Registry is directed to make correct endorsement
on the board with respect to the service of notice upon the
opponents. If required, Registrar (Judicial) may look into the same
and submit appropriate report.
(M.R.
SHAH, J.)
siji
Top