Gujarat High Court High Court

State vs Vasa on 13 July, 2011

Gujarat High Court
State vs Vasa on 13 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2223/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2223 of 2007
 

In


 

CRIMINAL
APPEAL No. 1466 of 2006
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VASA
@ VASUR RAMABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
NOTICE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/02/2008 

 

 
 
ORAL
ORDER

Notice
of rule to the respondent is returned unserved since he is currently
in jail.

Issue
fresh rule to the respondent, returnable on 5.3.2008. To be served at
the jail address to be supplied by the applicant.

(Akil
Kureshi,J.)

(raghu)

   

Top