Gujarat High Court
Vihol vs State on 6 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/1745/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1745 of 2008
=========================================================
VIHOL
POPATJI LAXMANJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH BHAVSAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 06/10/2008
ORAL
ORDER
Learned
counsel for the applicant shall supply additional copies of the
petition for issuance of notice upon respondent Nos.2 and 3 and take
direct service so as to serve those respondents before the returnable
date. If the copies are not supplied today, as stated by learned
counsel Mr.Bhavsar, the petition shall stand dismissed for default
without requiring any further order.
(D.H.WAGHELA,
J.)
Hitesh
Top