Gujarat High Court Case Information System
Print
SCR.A/1852/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1852 of 2007
=========================================
CHHAGANBHAI
NARSHIBHAI JATAPAR(KOLI)
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
RAJESH O GIDIYA for Applicant
MR LB DABHAI APP
for Respondent No. 1
NOTICE SERVED for Respondent No. 2,4 -
5.
NOTICE UNSERVED for Respondent
No.3
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/07/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Heard
learned Advocate Mr. Rajesh O Gidiya for the petitioner. As per the
Office Note, the direction given by this Court dated 14th
of July, 2008 has not been complied with by the petitioner. Learned
Advocate Mr. Rajesh O Gidiya submits that the correct address could
not be found out and, therefore, the delay was caused. In the
interest of justice, we direct the petitioner to carry out the
amendment, as directed by this Court in the order dated of 14th
of July, 2008, today itself. Upon compliance of the direction issued
by this Court dated 14th of July, 2008, the returnable
date of notice is extended to 25th of August, 2008. SO to
25th of August, 2008.
(J.R.
VORA, J.) (J.C.UPADHYAYA, J.)
pnnair
Top