Gujarat High Court
Ranchhodbhai vs State on 26 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/11173/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11173 of 2009
=============================================
RANCHHODBHAI
MOHANBHAI DESAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR RUTVIJ S OZA for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE UNSERVED for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/04/2010
ORAL
ORDER
Fresh
rule to unserved respondent No.2 returnable on 16th July,
2010.
Ad-interim
relief granted earlier to continue.
[ANANT
S. DAVE, J.]
//smita//
Top