Gujarat High Court
State vs Ashok on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/6548/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6548 of 2009
In
CRIMINAL
APPEAL No. 986 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOK
@ GANDIYO BHUPATBHAI BHIL & 4 - Respondent(s)
=========================================================
Appearance
:
MR.
L.B.DABHI, APP for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2,
MRCRMISHRA for Respondent(s) :
3,
RULE SERVED for Respondent(s) : 4,
MR RG CHHARA for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Since
the Rule issued to Respondent No.1 has remained unserved as per the
endorsement made by the registry to the effect that he is not
residing at the given address, therefore, FRESH RULE
be isssed to Respondent No.1, returnable on 31.8.2010.
D.S.
Permitted.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
Jayanti*
Top