Gujarat High Court
State vs Bipinchandra on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13575/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13575 of 2009
In
CRIMINAL
MISC.APPLICATION No. 13573 of 2009
In
CRIMINAL APPEAL No. 2412 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BIPINCHANDRA
RAMANLAL CHAVDA - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 23/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
APP to furnish fresh address of the respondent within a week from
today. Thereafter, notice of Rule be issued on the respondent,
returnable four weeks after the date of furnishing the fresh address.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top