Gujarat High Court
B.R.Brahmbhatt vs Mukeshkumar on 9 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13824/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13824 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1235 of 2009
In
CRIMINAL
MISC.APPLICATION No. 1232 of 2009
=========================================================
B.R.BRAHMBHATT
- Applicant(s)
Versus
MUKESHKUMAR
CHANDMAL PANSARI DOING BUSINESS IN NAME OF & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KI SHAH for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR. H.L.
JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/12/2010
ORAL
ORDER
Heard
Learned Counsel appearing for the applicant Mr. Visvas K. Shah on
behalf of Mr. K.I. Shah. He has contended that due to the some
unavailability of the client, he has obtained direct service, but
could not serve to the respondents. This application is filed for
the purpose of service, but he has contended that he will again
obtain direct service and serve to the respondents.
In
view of the submissions made by the Learned Counsel Mr. Shah, this
application is disposed of.
(Z.K.SAIYED,
J.)
Vahid
Top