Gujarat High Court Case Information System
Print
CR.RA/356/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 356 of 1999
=========================================
PRAJAPATI
SHANKERBHAI SHIVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
KANUBHAI I PATEL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/06/2008
ORAL
ORDER
When
this matter is called out, Mr. Patel is not present. The office has
put a note on this application that after notice was issued, the
petitioner has received notice for direct service. However, since
then, the petitioner has not filed affidavit of direct service and no
appearance is entered on behalf of the respondent. No effective
purpose will be served in awaiting the affidavit of service. Thus,
while directing the petitioner’s advocate to file affidavit (because
he had accepted obligation of serving notice directly, it is
necessary that the affidavit is filed), it is directed that the
petitioner shall file the said affidavit within a period of 10 days
from today. By the time, the affidavit is filed, since in this matter
the Court earlier issued notice, let Fresh Notice be issued
returnable on 4.7.2008.
(K.M.THAKER,
J.)
ynvyas
Top