Gujarat High Court High Court

The vs Viththalbhai on 31 August, 2010

Gujarat High Court
The vs Viththalbhai on 31 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3567/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3567 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3566 of 2010
 

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

THE
BHAGYODAY URBAN CO OPERATIVE CREDIT AND CONSUMER SOCIETY -
Applicant(s)
 

Versus
 

VITHTHALBHAI
NARANBHAI RANPARIYA - Respondent(s)
 

========================================= 
Appearance
: 
MRTULSHIRSAVANI
for Applicant(s) : 1, 
None
for Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

Leave
to amend to join the State as respondent No. 2.

Rule
returnable on 23.9.2010. Learned APP Mr. Shivang Shukla waives
service of rule for respondent No. 2.

(Rajesh
H. Shukla, J.)

(hn)

   

Top