Gujarat High Court High Court

Baldevbhai vs State on 21 June, 2011

Gujarat High Court
Baldevbhai vs State on 21 June, 2011
Author: S.R.Brahmbhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6828/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6828 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 173 of 2011
 

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


 

BALDEVBHAI
BHARMALBHAI VASAVA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================================
 
Appearance : 
MRMPSHAH
for Applicant:MS. KRUTI M SHAH for Applicant: 
PUBLIC PROSECUTOR
for Respondent : 1, 
RULE NOT RECD BACK for Respondent:
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

Ms.

Shah, learned advocate appearing for the applicant submitted that the
rule which was issued on 13/5/2011 on the delay condonation
application has remain unserved, or atleast the office has not
received it back. The resultant effect is that the applicant is under
custody and hence she is requesting for issuance of fresh rule, so
that the respondent concerned be served directly. Her request is
accepted. Let there be fresh rule returnable on 27/6/2011. Direct
service permitted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top