Gujarat High Court Case Information System
Print
CR.A/454/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 454 of 2002
=========================================================
PATEL
KESHAVLAL JIVRAMDAS - Appellant
Versus
PATEL
HARIBHAI NARANBHAI & 1 - Opponent
=========================================================
Appearance :
MR
MEHUL SHARAD SHAH for
Appellant:MRS NILIMA M SHAH for Appellant:1
NOTICE NOT RECD BACK
for Opponent: 1,
PUBLIC PROSECUTOR for Opponent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/04/2010
ORAL
ORDER
Shri
M.S. Shah, learned advocate appearing for the appellant submits that
the accused respondent has remained unserved as he has tendency to
evade the process of law. He submitted that in view of this, the
Court may issue notice, which may be made returnable after sometime
and the notice be served by the concerned police station of the area
and report be called for.
The
request appears to be reasonable. In view of this, let there be a
notice to respondent no. 1 – original accused returnable on
10.05.2010. The notice, in addition to the usual course be also
served by concerned police station of the area in which the accused
is shown to have been residing i.e. the address in the memo of
appeal. The report be placed on record.
(S.R.BRAHMBHATT,
J.)
pallav
Top