Gujarat High Court High Court

Ashokbhai vs State on 24 March, 2011

Gujarat High Court
Ashokbhai vs State on 24 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/81/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 81 of 2011
 

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

 

ASHOKBHAI
JILUBHAI VARU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV CHUDASAMA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

ORAL
ORDER

It
is submitted by learned advocate, Mr.Gaurav Chudasama, for the
applicant that though notice has been duly served upon the respondent
No.2 and he did not seek any direct service, office has wrongly made
endorsement as “direct service affidavit not filed”.
Office shall take necessary care in future. S.O. to 6-4-2011.

(M.D.SHAH,J.)

radhan

   

Top