Gujarat High Court High Court

Regional vs State on 6 May, 2010

Gujarat High Court
Regional vs State on 6 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2430/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2430 of 2004
 


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


 

REGIONAL
DIRECTOR - Applicant
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

=========================================================
Appearance : 
MR
SHASHIKANT S GADE for
Applicant : 1, 
PUBLIC PROSECUTOR for Respondent: 1, 
MR DEEPAK M
SHAH for Respondents : 2 - 4. 
MR RAJAN D SHAH for Respondents : 2
- 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

Shri
R.D. Shah, learned advocate appearing for respondent Nos. 2 to 4
submits that the respondents have received only copy of summons and
no other documents accompanying the same. Despite his repeated
requests to the learned advocate appearing for the applicant, no
documents have been supplied to him or his clients.

Shir
Gade, learned advocate appearing for the applicant when called upon
to answer this, submitted that his clerk has already given papers to
him.

Be
that as it may. The Court is not to go into this matter. If the
papers are not received by the respondents, then, naturally, they
cannot put up their defense against the applications. In view of
this, the applicant is directed to supply copies of the applications
to the respondents along with necessary documents. Mr. Gade, learned
advocate ensures this Court that copies shall be supplied on or
before 07.05.2010. The matter may come up for hearing on 12.05.2010.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top