Gujarat High Court
Ashaben vs State on 29 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/11782/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11782 of 2010
=========================================================
ASHABEN
D/O AJITSINH PARMAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MD CHAUHAN for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/11/2010
ORAL
ORDER
Leave
to join the original complainant – Ajitsinh Rajendrasinh Parmar
as party respondent No.2.
Registry
is directed to issue FRESH NOTICE of Rule upon the newly added
party – respondent No.2, making it returnable on 8/12/2010. To be
placed at the bottom of the First Board.
The
respondent No.2 be served through Police Inspector, Karjan Police
Station.
Direct
Service is permitted QUA respondent No.2 to be served as aforesaid.
[M.R.
SHAH, J.]
rafik
Top