Gujarat High Court High Court

Kalidasbhai vs State on 20 April, 2011

Gujarat High Court
Kalidasbhai vs State on 20 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2421/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2421 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 2420 of 2011
 

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

 

KALIDASBHAI
LAKHUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEP D VYAS for
Applicant(s) : 1, 
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
 
ORAL
ORDER

Board
shows that Rule is unserved upon respondent no.2.

Hence,
office is directed to issue fresh Rule to respondent no.2, returnable
on 13th June,2011. Direct service is permitted.

(Z.K.SAIYED,J.)

Vahid

   

Top