Gujarat High Court High Court

Ruchir vs State on 11 July, 2011

Gujarat High Court
Ruchir vs State on 11 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4460/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4460 of 2011
 

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


 

RUCHIR
RAMNIKLAL MEVADA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MB GANDHI for
Applicant(s) : 1 - 4                                           
                                MR CHINMAY M GANDHI for Applicant(s)
: 1 - 4. 
MR LB DABHI, APP for Respondent(s) : 1, 
NOTICE NOT
RECD BACK for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

At
the request of Shri Chinmay Gandhi, learned advocate appearing on
behalf of the applicants, Registry is directed to issue fresh notice
upon respondent no. 2 making it returnable on 20/07/2011. Respondent
no. 2 be served through the concerned Police Station and for that
Direct service is permitted.

(M.R.

SHAH, J.)

siji

   

Top