Gujarat High Court High Court

========================================= vs Mr Hl Jani App For on 4 October, 2011

Gujarat High Court
========================================= vs Mr Hl Jani App For on 4 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13506/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13506 of 2011
 

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

GHANSHYAMBHAI
SHIVNATH PANDEY & 2 

 

Versus
 

STATE
OF GUJARAT & 1
 

========================================= 
Appearance
: 
SVRAJUASSOCIATES for
Applicants 
MR HL JANI APP for Respondent No.1 
None for
Respondent No.2 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
ORAL
ORDER

NOTICE
to the respondents returnable
on 21st
November, 2011. Mr.H. L. Jani, learned APP waives service of notice
for the respondent No.1 – State. Ad-interim relief in terms of
paragraph No.20(c) is granted till then. Direct service qua the
respondent No.2 is permitted.

[
RAJESH H.SHUKLA, J. ]

vijay

   

Top