Gujarat High Court High Court

Appearance : vs Mr Lb Dabhai App on 18 July, 2008

Gujarat High Court
Appearance : vs Mr Lb Dabhai App on 18 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1852/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1852 of 2007
 

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


 

CHHAGANBHAI
NARSHIBHAI JATAPAR(KOLI)
 

Versus
 

STATE
OF GUJARAT & ORS
 

=========================================
 
Appearance : 
MR
RAJESH O GIDIYA for Applicant 
MR LB DABHAI APP
for Respondent  No. 1 
NOTICE SERVED for Respondent No. 2,4 -
5. 
NOTICE UNSERVED for Respondent
No.3 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

		Date
: 18/07/2008 

 

 
ORAL
ORDER

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

Heard
learned Advocate Mr. Rajesh O Gidiya for the petitioner. As per the
Office Note, the direction given by this Court dated 14th
of July, 2008 has not been complied with by the petitioner. Learned
Advocate Mr. Rajesh O Gidiya submits that the correct address could
not be found out and, therefore, the delay was caused. In the
interest of justice, we direct the petitioner to carry out the
amendment, as directed by this Court in the order dated of 14th
of July, 2008, today itself. Upon compliance of the direction issued
by this Court dated 14th of July, 2008, the returnable
date of notice is extended to 25th of August, 2008. SO to
25th of August, 2008.

(J.R.

VORA, J.) (J.C.UPADHYAYA, J.)

pnnair

   

Top