Gujarat High Court
Mohammad vs State on 20 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6104/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6104 of 2011
=========================================================
MOHAMMAD
ISHAK HUSSAINMIYA SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ARIF A SHEKH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/07/2011
ORAL
ORDER
Though
served, nobody appears on behalf of the respondent No.2. However, in
the interest of justice Registry is directed to issue FRESH NOTICE
upon the respondent No.2, making it returnable on 16/8/2011,
infirming her that if she does not appear on that day either person
or through advocate, matter shall be proceeded further ex-parte and
appropriate order shall be passed.
The
respondent No.2 be served through concerned police station and for
which Direct Service is permitted.
[M.R.
SHAH, J.]
rafik
Top