Gujarat High Court High Court

Bulakhidas vs Modi on 19 June, 2008

Gujarat High Court
Bulakhidas vs Modi on 19 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8036/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8036 of 2006
 

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

 

BULAKHIDAS
HIRACHAND PROPRIETOR: KANUBAHI BULAKHI - Applicant(s)
 

Versus
 

MODI
CHANDRAKANT SAKALCHAND PROPRIETOR: BAHUCHAR TRADING C - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ROOPAL R PATEL for
Applicant(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 19/06/2008  
 
ORAL ORDER

Ms.

Patel for the applicant submits that the notice to the opponent could
not be served. She seeks time as a last opportunity to make another
attempt. In addition to normal and regular mode of service, Direct
Service as well as service by RPAD at applicant’s cost is permitted.
The applicant shall take necessary steps to serve the opponent
directly as well as by RPAD. Additionally, the notice shall go
through Court process also. Ms. Patel requests that at least two
months time may be granted. Ms. Patel further submits that by
judgment of the Chief Judicial Magistrate, Ahmedabad (Rural) dated
3.5.2006 the opponent has been acquitted from the alleged offence
under section 138 r. w. section 255(1) of the Negotiable Instruct
Act. Considering her request, fresh Notice be issued returnable on
18th July, 2008.

[K.M.Thaker,
J.]

kdc

   

Top