Gujarat High Court High Court

Appearance : vs Rule Not Recd Back For on 19 January, 2010

Gujarat High Court
Appearance : vs Rule Not Recd Back For on 19 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8622/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8622 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 8621 of 2009
 

To


 

CRIMINAL
APPEAL No. 1331 of 2009
 

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


 

STATE
OF GUJARAT 

 

Versus
 

VIJAYSINH
LAXMANSINH PARMAR & ORS
 

=========================================
 
Appearance : 
PUBLIC
PROSECUTOR for Applicant 
RULE NOT RECD BACK for Respondent  Nos. 1
- 3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
Rule issued 30th November, 2009 is shown in the cause
list as `not received back’, but telephonically the instruction is
received to the effect that Rule is served to Respondent No.1 but
is not served to Respondent Nos. 2 and 3. The Registry is directed
to issue fresh process of Rule to Respondent Nos. 2 and 3
returnable on 25th February, 2010. Direct Service is
permitted.

(RAVI
R. TRIPATHI, J.)

(J.C.UPADHYAYA,
J.)

   

Top