Gujarat High Court High Court

Ranbirchandra vs Anilkumar on 6 April, 2010

Gujarat High Court
Ranbirchandra vs Anilkumar on 6 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7365/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7365 of 2006
 

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


 

RANBIRCHANDRA
CHAMANLAL - Applicant
 

Versus
 

ANILKUMAR
ANAND SON OF KISHANLAL ANAND & 1 - Respondents
 

=================================================
 
Appearance : 
MR
AMAR D MITHANI for Applicant: 
NOTICE UNSERVED for Respondent :
1, 
PUBLIC PROSECUTOR for Respondent :
2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicant. Office is directed to issue fresh
notice of rule, returnable on 3/5/2010. Fresh notice of rule is
permitted to be served directly by the applicant by appropriate
postal mode. Necessary affidavit as directed in Cri. Misc.
Application No. 2336 of 2010 be placed on record.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top