Gujarat High Court Case Information System
Print
CR.MA/856/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 856 of 2011
=========================================
PARULBEN
DHANJIBHAI DHOLARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
DM AHUJA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 3.
None for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/07/2011
ORAL
ORDER
Despite
the fact that respondent no.2 is served, nobody appears on behalf of
respondent no.2, however in the interest of justice and as a last
chance stand over to 8th August 2011. Registry is directed
to issue fresh notice upon the respondent no.2 making it returnable
on 8th August 2011. In the order, it should be
specifically mentioned that despite he being served, is not appearing
and the matter has been adjourned as a last chance and therefore, on
the returnable date, if he does not appear either in person or
through advocate, matter shall be proceeded further ex-parte.
(M.R.SHAH,J.)
kaushik
Top