Gujarat High Court High Court

Appearance : vs None For on 28 August, 2008

Gujarat High Court
Appearance : vs None For on 28 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/80720/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 807 of 2007
 

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


 

ABDUL
RAASHIDKHAN A. RASHIDKHAN PATHAN 

 

Versus
 

SARTAJBANU
AJIMUDDIN SAIYED & OTHERS
 

=========================================================
 
Appearance : 
MR
DHIRENDRA MEHTA for Applicant 
None for Respondent(s) : 1 -
12. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 28/08/2008 

 

 
ORAL
ORDER

Learned advocate
Mr. Dhirendra Mehta seeks permission to delete respondents No. 6, 7
and 8 from the cause title as summons were not issued by the trial
Court to the aforesaid respondents.

Permission as
sought for is granted. Respondents No. 6, 7 and 8 stands deleted from
the array of respondents. Necessary amendment be carried out
forthwith in the memo of the Revision Application.

NOTICE,
returnable on 18.09.08, be issued to respondents No.1 to 5 and 9 to

12.

Mr. H.L. Jani,
learned APP waives service of notice on behalf of respondent No.12
State.

mathew							[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top