Gujarat High Court
Ashokbhai vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
CR.RA/81/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 81 of 2011
=========================================================
ASHOKBHAI
JILUBHAI VARU - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/03/2011
ORAL
ORDER
It
is submitted by learned advocate, Mr.Gaurav Chudasama, for the
applicant that though notice has been duly served upon the respondent
No.2 and he did not seek any direct service, office has wrongly made
endorsement as “direct service affidavit not filed”.
Office shall take necessary care in future. S.O. to 6-4-2011.
(M.D.SHAH,J.)
radhan
Top