Gujarat High Court High Court

State vs Alpaben on 26 July, 2010

Gujarat High Court
State vs Alpaben on 26 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13787/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13787 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13786 of 2009
 

In


 

CRIMINAL
APPEAL No. 2458 of 2009
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ALPABEN
@ AADUK PRAKASHBHAI RANGNATH BORSE & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR.
L.B. DABHI APP for
Applicant 
RULE UNSERVED for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

                    Date
: 26/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Rule
issued to the respondents accused is unserved as they are not
residing at the given address. Mr. L.B. Dabhi, learned APP
requested for time to supply fresh address and the time was granted
upto 26.7.2010, vide order dated 5.7.2010. Today, Mr. Dabhi,
learned APP, requests for further time so as to enable him to supply
fresh address. Hence, SO to 16.08.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top