Gujarat High Court
Pratapbhai vs State on 11 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/6310/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6310 of 2011
=========================================
PRATAPBHAI
JOTIBHAI MUNIYA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SHIVANG J SHUKLA for
Applicant(s) : 1 - 6.
MR KP RAVAL, APP for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/08/2011
ORAL
ORDER
It
is reported that respondent no. 2, who is the Police Constable, has
refused to accept the notice of this Court. This Court could have
proceeded with the hearing of the present application ex-parte,
however, so as to give one additional chance to respondent no. 2 to
represent her case, Registry is directed to issue fresh notice upon
respondent no. 2 making it returnable on 25/08/2011. Respondent no.
2 be served through concerned Police Station for which Direct service
is permitted. Interim relief granted earlier to continue till then.
(M.R.
SHAH, J.)
siji
Top