Gujarat High Court High Court

State vs Resamben on 24 January, 2011

Gujarat High Court
State vs Resamben on 24 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1766/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1766 of 2004
 

To


 

FIRST
APPEAL No. 1769 of 2004
 
 
=========================================


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

RESAMBEN
WD/O KARSANBHAI CHUNILAL & 1 - Defendant(s)
 

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


 

Appearance
: 
MR NEERAJ
SONI, AGP for
Appellant(s) : 1 - 2. 
MS ARATI P MAJMUNDAR for Defendant(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8  
MR PF
MAKWANA for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

It
is reported that some of the respondents in respective appeals are
still unserved and/or rule has not been received back. Hence, stand
over to 14/02/2011. In the meantime, appellants to take steps to
serve the unserved respondents in respective appeals failing which
appropriate order shall be passed to dismiss the respective appeals
qua the unserved respondents.

(M.R.

SHAH, J.)

siji

   

Top