Gujarat High Court
Union vs Thakore on 20 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/5678/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5678 of 2011
=========================================================
UNION
OF INDIA DEPARTMETN OF REVENUE - MINISTRY OF FINANCE - Applicant(s)
Versus
THAKORE
CHATURBHUJ SHINGALA & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Applicant(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) :
1,
MRPARTHSTOLIA for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2, 5,
MR RAJESH H SAHJANI for Respondent(s) : 3,
6,
MR HARDIK D MUCHHALA for Respondent(s) : 3, 6,
RULE NOT RECD
BACK for Respondent(s) : 4,
MR ANAND B GOGIA for Respondent(s) :
4,
PUBLIC PROSECUTOR for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/07/2011
ORAL
ORDER
Learned
advocate Mr.Tolia is permitted to place on record the reply. The
matter is adjourned to 03rd August, 2011. Ad-interim
relief granted earlier to continue till then.
(
M.D. SHAH, J. )
syed/
Top