Gujarat High Court Case Information System
Print
CR.RA/676/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 676 of 2008
======================================
SUSHAMAKUMARI
SHANTRUGHNAPRASAD DOBRIYAL
Versus
NAKORIKANTODAS
GIAANPARAKASH GOMTIPRASAD & OTHERS
======================================
Appearance :
MR
MEHUL M MEHTA for Applicant(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 1,
Mr.
Kartik Pandya, APP, for respondent No.2
MR
SHAKEEL A QURESHI for Respondent
NO.3
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S DAVE
Date
: 27/09/2010
ORAL
ORDER
Mr.
Shakeel A. Qureshi, learned counsel for respondent No.3 submits that
communication is received from Indian Embassy, Netherlands, by the
Counselor Division of External Affairs, Government of India, New
Delhi, along with letter of the Municipality of the concerned town
[Gemeente Den Haag) where respondent No.1 resides. The above
communication is ordered to be taken on record.
Issue
fresh notice to respondent No.1 at 2562 LL, s-Gravenhage,
Netherlands, returnable on 25.11.2010.
Notice
of this court is to be made available to Mr. Shakeel A. Qureshi,
learned counsel for respondent No.3, to be served through the
Counselor Division of External Affairs, Government of India, New
Delhi through Indian Embassy, Netherlands. For service of notice of
this Court, the local Municipality i.e. Gemeente Den Haag will also
take appropriate action. After service of notice, papers may be sent
back to this Court by adopting the same mode of communication.
In
addition to the above, the applicant is permitted to send notice by
courier to respondent No.1
(ANANT
S. DAVE, J.)
(swamy)
Top