Gujarat High Court High Court

Arvindbhai vs State on 15 June, 2010

Gujarat High Court
Arvindbhai vs State on 15 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/904/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 904 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 44 of 2010
 

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


 

ARVINDBHAI
MOHANBHAI KATPARA (PARMAR) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
GAJENDRA P BAGHEL for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
ORAL
ORDER

Issue
fresh notice of Rule to the unserved respondents returnable on
30.06.2010.

Direct
service is permitted.

[Anant S.

Dave, J.]

*pvv

   

Top