Gujarat High Court High Court

Nileshkumar vs State on 11 February, 2011

Gujarat High Court
Nileshkumar vs State on 11 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2360/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2360 of 2010
 

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

NILESHKUMAR
NARANDAS GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
SATYEN B RAWAL for Applicant
 

Mr.
Kartik Pandya, APP, for respondent No.1 
NOTICE
SERVED for Respondent(s) : 2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
ORAL
ORDER

Heard
learned advocate for the applicant.

Though
served, no one appears for respondent No.2.

Fresh
notice to respondent No.2 returnable on 7.3.2011.

Direct
service on respondent No.2, through the Incharge Police Officer of
Morbi Town Police Station, is permitted.

It
is made clear that, if no representation is made on behalf of
respondent No.2 on the returnable date, appropriate orders will be
passed.

(ANANT
S. DAVE, J.)

(swamy)

   

Top