Gujarat High Court High Court

State vs Vanand on 21 April, 2010

Gujarat High Court
State vs Vanand on 21 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/73/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 73 of 2010
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

VANAND
MULJI NATHABHAI & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
NIRAJ SONI, AGP for Appellant(s) : 1, 
MR RC KAKKAD for
Defendant(s) : 1, 
None for Defendant(s) : 2,2.2.7  
MR NISHANT
LALAKIYA for Defendant(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6
 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/04/2010 

 

ORAL
ORDER

Notice
for final disposal returnable on 5th May, 2010.

Shri
R.C.Kakkad, learned advocate waives service of notice of admission
on behalf of the respondent No.1- original plaintiff who is the main
contesting party and Shri Lalakiya, learned advocate waives service
of notice of admission on behalf of respondent Nos. 2/1 to 2/6.

In
the facts and circumstances of the case, printing and paper book is
dispensed with.

To
be placed in 1st Board.

(M.R.SHAH,
J.)

(ashish)

   

Top