Gujarat High Court
Appearance : vs Rule Unserved For on 19 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/9873/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9873 of 2009
In
CRIMINAL
MISC.APPLICATION No. 9872 of 2009
In
CRIMINAL
APPEAL No. 1516 of 2009
=========================================
STATE
OF GUJARAT
Versus
BHAGABHAI
DEVABHAI BHIDARVALA (MARVADI)
=========================================
Appearance :
MR DC SEJPAL,
APP for Applicant
RULE UNSERVED for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present Application is filed seeking condonation of delay of
05 days. Rule was issued by this Court on 23rd November,
2009, returnable on 14th December, 2009. It is
reported that Rule has remained unserved. Registry is directed to
issue fresh process of Rule returnable on 25th February,
2010. Direct Service is permitted.
(RAVI
R. TRIPATHI, J.)
(J.C.UPADHYAYA,
J.)
Top