Gujarat High Court High Court

State vs Bail on 6 September, 2011

Gujarat High Court
State vs Bail on 6 September, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9288/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9288 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2185 of 2003
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

BAIL
GAGUBEN ARJAN & 2 - Respondent(s)
 

==============================================================
Appearance
: 
MR
N.D. GOHIL AGP for Petitioner(s) : 1, 
RULE UNSERVED for
Respondent(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
3, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/02/2006 

 

ORAL
ORDER

1. Heard
learned AGP for the applicant State. Para 5 of the order dated
06.12.2005 passed by this Court in C.A. No. 9276 of 2005 reads as
under;

?SIn Civil Application No.
9288 of 2005, the applicant to take appropriate steps to serve notice
of rule on unserved opponents. S. O. to 23.12.2005.??

2. However,
no actions have been taken by the applicant pursuant to the aforesaid
order. Hence, the application is dismissed. Rule is discharged with
no order as to costs.

(K.

S. JHAVERI, J.)

pravin/
*

   

Top