Gujarat High Court
========================================= vs Rule Unserved For on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1618/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1618 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1617 of 2010
In
CRIMINAL
APPEAL No. 300 of 2010
=========================================
STATE
OF GUJARAT
Versus
JITENDRA
@ JITU @ RAJESH BABULAL & 1
=========================================
Appearance
:
MR LB DABHI APP for
Applicant
RULE UNSERVED for Respondent(s) : 1,
ABATED for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
fresh notice of rule issued to the respondent No.1 has not been
served, fresh notice of rule be issued to the respondent No.1
returnable on 24th February, 2011.
Direct service is permitted.
[
A. M. KAPADIA, J. ]
[
BANKIM.N.MEHTA, J. ]
vijay
Top