Gujarat High Court High Court

Vishalbhai vs State on 11 July, 2011

Gujarat High Court
Vishalbhai vs State on 11 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8436/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8436 of
2011 
 
=========================================================


 

VISHALBHAI
JAGDISHBHAI PATEL S/O JAGDISHBHAI N PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

Notice
for final disposal, returnable on 22.07.2011. As the notice
is issued for final disposal in view of the provision of Section 488
of the BPMC Act, the respondents are expected to be ready with the
affidavit-in-reply, if any, or else the matter will be proceeded in
absence of reply. Direct service is permitted.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top