Gujarat High Court High Court

State vs Rajendrasinh on 12 July, 2010

Gujarat High Court
State vs Rajendrasinh on 12 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2293/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2293 of 2009
 

In


 

CRIMINAL
APPEAL No. 2724 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAJENDRASINH
@ RAJU @ MAHAVIR GAUTAM KISHORSINH CHAUHAN & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 1,4 - 5,
7, 
MR HM PRACHCHHAK for Respondent(s) : 2, 
MR NIRAV C THAKKAR
for Respondent(s) : 3, 
RULE SERVED for Respondent(s) : 6,
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 12/07/2010
 

ORAL
ORDER

Board
shows that till today notice is not served upon the respondent
nos.1, 4, 5 and 7.

Ms.Mini
Nair, learned Additional Public Prosecutor, has prayed for time.
Hence, as a last chance, the matter is adjourned to 30th
July 2010.

(Z.

K. Saiyed, J)

Anup

   

Top