Gujarat High Court High Court

State vs Dharmeshbhai on 4 April, 2011

Gujarat High Court
State vs Dharmeshbhai on 4 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8713/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8713 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5757 of 2010
 

In


 

CRIMINAL
APPEAL No. 894 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DHARMESHBHAI
SHANKARBHAI KOLI PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, APP for Applicant(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 1 - 3. 
DS AFF.NOT FILED (R) for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned APP Mr.Raval
stated that the affidavit of service of notice is filed in the
Computer Centre.

The papers are called
for from the Computer Centre. On perusal of the same, it is noticed
that respondent No.4 could not be served as he is not residing at the
given address.

Learned APP requests
that fresh process be ordered to be issued and the authorities be
permitted to serve respondent No.4 by affixing on the last known
address.

Request is granted.

Registry is directed to
issue fresh process of RULE returnable on 18.04.2011.

It will be open for the
authorities to effect service by affixing on the last known address.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top