Gujarat High Court
Divyesh vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/69620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 696 of 2008
=========================================================
DIVYESH
JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/05/2009
ORAL
ORDER
Issue
fresh Notice of RULE for the unserved respondents making them
returnable on 1st July, 2009. Ad-interim relief granted
earlier shall stand extended till then.
[M.D.
SHAH, J.]
msp
Top