Gujarat High Court High Court

Ranjanaben vs Nandlal on 23 November, 2010

Gujarat High Court
Ranjanaben vs Nandlal on 23 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/350/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 350 of 2009
 

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

 

RANJANABEN
D/O PRAKASHBHAI UTTAMBHAI PATIL W/O NANDLAL UTTAM - Applicant(s)
 

Versus
 

NANDLAL
UTTAMRAO MARATHA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BOMI H SETHNA for
Applicant(s) : 1, 
MR MB PARIKH for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

Office
to issue notice to the petitioner,
making it returnable on 20/12/2010
informing her that her advocate has expired and therefore, she is
required to engage another advocate to represent her case, on or
before the returnable date.

[M.R.

SHAH, J.]

rafik

   

Top