Gujarat High Court
Appearance : vs Rule Unserved For on 24 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/6764/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6764 of 2009
In
CRIMINAL
MISC.APPLICATION No. 7387 of 2007
=========================================
KIRANBHAI
THAKOREBHAI VASAVA
Versus
NIRAJ
PATEL POLICE SUB INSPECTOR & 1
=========================================
Appearance :
MR
BHARAT D SHUKLA for Applicant(s) : 1,
RULE UNSERVED for
Respondent(s) : 1,
MR. L.B.DABHI, APP for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
Rule issued to Respondent No.1 has remained unserved, FRESH RULE
be issued to Respondent No.1
returnable on 14.2.2011, through the concerned Police Officer, at
the residence of Respondent No.1.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top