Gujarat High Court
Somabhai vs State on 30 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2363/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2363 of 2010
=========================================
SOMABHAI
VIRCHANDBHAI PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR ASHISH M
DAGLI for
Applicant(s) : 1,
MR M.R. MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/11/2010
ORAL
ORDER
1. Notice
only for the purpose of
considering to impose reasonable cost while restoring the main
criminal complaint, making it returnable on 8th
December 2010. Shri M.R.
Mengdey, learned Additional Public Prosecutor waives service of
Notice on behalf of respondent No.1.
2. Direct
service so far as respondent No.2 is concerned. To be served through
the concerned police station. To be placed at the bottom of the
first board.
(M.R.
Shah, J.)
*menon
Top