Gujarat High Court
The vs State on 25 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/11326/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11326 of 2005
==============================================================
THE
KHERALU NAGARIK SAHKARI BANK LTD. - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==============================================================
Appearance
:
MR
PRAKASH K JANI for
Applicant(s) : 1,
MR AD OZA PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
Date
: 26/09/2005
ORAL
ORDER
Rule
returnable on 4.10.2005. Mr. A.D. Oza, learned PP appears and waives
service of notice of rule on behalf of respondent No.1 ? State of
Gujarat. Notice of Rule to respondent No.2 shall be served through
the Superintendent, Central Prison, Sabarmati, Ahmedabad. D.S. For
respondent No.2 is permitted.
(A.M.
Kapadia, J.)
…
(karan)
Top