Gujarat High Court
Shankerlal vs H on 7 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4333/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4333 of 2010
With
CRIMINAL
MISC.APPLICATION No. 4334 of 2010
=========================================================
SHANKERLAL
CHACHAN, PROP. M/S.OM SHANTI TEXTILE MILLS - Applicant(s)
Versus
H
V TEXTILE & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY R GUPTA for
Applicant(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3.
MR. MAULIK NANAVATI, LD. ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/05/2010
COMMON
ORAL ORDER
Shri
Sanjay R. Gupta, learned advocate appearing for the applicant
submits that on account of non-availability of the respondents at
his place, direct service could not be effected and he requests that
the returnable date of notice be extended and accordingly the
returnable date of notice is extended and now it should be returnable
on 17th June,2010.
(S.R.BRAHMBHATT,J.)
Vahid
Top