Gujarat High Court High Court

State vs Dinesh on 3 March, 2011

Gujarat High Court
State vs Dinesh on 3 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1483/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1483 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1482 of 2010
 

In


 

CRIMINAL
APPEAL No. 264 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DINESH
DAHYABHAI PATNI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JK SHAH, APP for Applicant(s) : 1, 
RULE SERVED for Respondent(s) :
1 - 2. 
RULE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking condonation of delay of 6 days.
Rule was issued on 25.11.2010 returnable on 27.12.2010. Thereafter,
fresh process of Rule was issued on 03.02.2011 returnable on
24.02.2011. Even on 24.02.2011, Rule was reported, ‘not received
back’. That is why the matter was kept today, i.e. 03.03.2011.

Learned
APP Mr.Shah requests that fresh process of Rule be issued with a
permission to effect direct service and with a little longer date.

Request
is granted.

Registry
is directed to issue fresh process of Rule returnable on 25.03.2011.

Direct
service is permitted.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top