Gujarat High Court
Deepikaben vs State on 26 July, 2011
Gujarat High Court Case Information System Print CR.MA/7116/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION (QUASH&SETASIDE) No. 7116 of 2011 ====================================== DEEPIKABEN NARESHBHAI KESHWANI - Applicant Versus STATE OF GUJARAT & 1 - Respondents ====================================== Appearance : MR RR TRIVEDI for Applicant(s) : 1,MR BHAVESH P TRIVEDI for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent No.1. SERVED BY RPAD - (N) for Respondent No.2. ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 26/07/2011 ORAL ORDER
Though
served, nobody appears on behalf of respondent No.2 – original
complainant. However, in the interest of justice, as a last chance,
Registry is directed to issue fresh
Notice for final disposal upon respondent No.2 making it
returnable on 12/08/2011. Respondent
No.2 be served through the concerned Police Station, for which,
direct service is permitted.
[M.R.SHAH,J]
*dipti
Top