Gujarat High Court
A.D vs Board on 21 March, 2011
Gujarat High Court Case Information System
Print
CR.A/1160/1992 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1160 of 1992
=========================================
A.D.
RAVAL - Appellant(s)
Versus
HARISH
DAYARAM & 1 - Opponent(s)
=========================================
Appearance :
MS
JIRGA D JHAVERI for
Appellant(s) : 1,
NOTICE UNSERVED for Opponent(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/03/2011
ORAL
ORDER
Board
shows that notice is unserved qua respondent No.1. Hence, office is
directed to issue Fresh Notice qua
unserved respondent,
returnable on 18th April, 2011.
(Z.
K. Saiyed, J)
Anup
Top