Gujarat High Court
Appearance : vs Rule Unserved For on 14 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/4477/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4477 of 2010
In
CRIMINAL
APPEAL No. 720 of 2010
=========================================
STATE
OF GUJARAT
Versus
PRABHU
@ PRAKASH JIVJI MENA & 3
=========================================
Appearance :
PUBLIC
PROSECUTOR for Applicant
RULE UNSERVED for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Fresh
notice of rule to unserved respondents returnable on 27th
January, 2011. Direct service is permitted.
[
A. M. KAPADIA, J. ]
[
BANKIM N. MEHTA, J. ]
vijay
Top