Gujarat High Court High Court

Vikram vs State on 28 April, 2011

Gujarat High Court
Vikram vs State on 28 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5210/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 5210 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16598 of 2007
 

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

 

VIKRAM
DHANJIBHAI SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VIRAJ S FOZDAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/04/2011 

 

ORAL
ORDER

Heard
Mr.Shalin N.Mehta, learned advocate for Ms.Viraj S.Fozdar, learned
advocate for the applicant.

Notice
returnable on 11.05.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top