Gujarat High Court High Court

State vs Rakeshbhai on 21 February, 2011

Gujarat High Court
State vs Rakeshbhai on 21 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12227/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12227 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAKESHBHAI
NARANBHAI MALI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KODEKAR, APP for Applicant(s) : 1, 
RULE UNSERVED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

Board
shows that the Rule issued to the respondent has remained unserved.

Hence,
office to issue fresh Rule to the respondent, returnable on 21st
March, 2011.

Direct
service is permitted.

(Z.K.SAIYED,
J.)

sas

   

Top