Gujarat High Court High Court

Bharatkumar vs State on 5 April, 2010

Gujarat High Court
Bharatkumar vs State on 5 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/721/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 721 of 2009
 

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


 

BHARATKUMAR
KRUPASHANKAR PANDYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YJ PATEL for
Applicant(s) : 1, 
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
ORAL
ORDER

Mr
Y J Patel, learned Advocate for the applicant submits that now the
new and correct address of the unserved respondent is available and
he shall supply the same to the Registry.

If
the address is supplied, as stated above, issue NOTICE

to the unserved respondent, returnable on 05th May, 2010.

[ANANT S DAVE J.]

msp

   

Top