Gujarat High Court High Court

State vs Lal on 2 March, 2010

Gujarat High Court
State vs Lal on 2 March, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9132/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9132 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

LAL
MOHMMED MOHMMED USHMANKHANGUJJAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 02/03/2010
 

ORAL
ORDER

Board
shows that Rule is not received back for respondent no.1. Office is
directed to issue fresh Rule, returnable on 15th March
2010. Concerned Police Officer of Athwa Police Station, Surat, is
directed to serve the fresh Rule to the respondent no.1.

(Z.

K. Saiyed, J)

Anup

   

Top