Gujarat High Court
Rajesh vs Mr on 19 February, 2010
Gujarat High Court Case Information System
Print
CR.A/1379/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1379 of 2009
=========================================================
RAJESH
BABULAL MODI - Appellant(s)
Versus
MAGAN
GORDHANBHAI PATEL & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NEHAL R JOSHI for
Appellant(s) : 1,
RULE UNSERVED for Opponent(s) : 1,
MS MINI
NAIR, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/02/2010
ORAL
ORDER
Mr.
Nehal Joshi,learned counsel for the appellant, has contended that
service of Notice was served personally by the appellant to the
Respondent No.1 in the application for Leave to Appeal.
Endorsement
of the Board shows that bailable warrant is not served upon the
Respondent No.1 as the address is not proper.
Mr.
Nehal Joshi, learned counsel for the appellant, has prayed for time
to furnish proper address so as to serve bailable warrant.
In
view of the aforesaid submission, the matter is adjourned to 03rd
March 2010.
(Z.
K. Saiyed, J)
Anup
Top