Gujarat High Court
State vs Shakti on 8 February, 2011
Gujarat High Court Case Information System
Print
CR.RA/497/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 497 of 1998
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHAKTI
DEVRAM TANK & 4 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR MB
GANDHI for Respondent(s) : 2 - 4.
MRS TRUSHA M GANDHI for
Respondent(s) : 2 - 4.
NOTICE NOT RECD BACK for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/09/2007
ORAL
ORDER
Issue
fresh notice for respondent No. 5 returnable on 9.10.07. Notice to be
served through DSP, Kanpur (U.P).
(Bankim
Mehta,J)
mary//
Top