Gujarat High Court High Court

State vs Mahamad on 15 January, 2010

Gujarat High Court
State vs Mahamad on 15 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12400/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12400 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHAMAD
RBIUL MAHAMAD IBRAHIM MULLA - Respondent(s)
 

====================================== 
Appearance
: 
MS KRINA CALLA ADDL.PUBLIC
PROSECUTOR for Applicant(s) : 1, 
NOTICE UNSERVED for Respondent(s)
: 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/01/2010  
 
ORAL ORDER

Learned
Additional Public Prosecutor Ms.Krina Calla submits that she will
provide fresh address of respondent on or before 22.1.2010.

Fresh
Rule to be issued, to the respondent at the fresh address, returnable
on 05.02.2010.

(H.B.ANTANI,
J.)

Amit/-

   

Top