Gujarat High Court Case Information System
Print
CR.MA/8036/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8036 of 2006
=========================================================
BULAKHIDAS
HIRACHAND PROPRIETOR: KANUBAHI BULAKHI - Applicant(s)
Versus
MODI
CHANDRAKANT SAKALCHAND PROPRIETOR: BAHUCHAR TRADING C - Respondent(s)
=========================================================
Appearance
:
MS
ROOPAL R PATEL for
Applicant(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/06/2008
ORAL ORDER
Ms.
Patel for the applicant submits that the notice to the opponent could
not be served. She seeks time as a last opportunity to make another
attempt. In addition to normal and regular mode of service, Direct
Service as well as service by RPAD at applicant’s cost is permitted.
The applicant shall take necessary steps to serve the opponent
directly as well as by RPAD. Additionally, the notice shall go
through Court process also. Ms. Patel requests that at least two
months time may be granted. Ms. Patel further submits that by
judgment of the Chief Judicial Magistrate, Ahmedabad (Rural) dated
3.5.2006 the opponent has been acquitted from the alleged offence
under section 138 r. w. section 255(1) of the Negotiable Instruct
Act. Considering her request, fresh Notice be issued returnable on
18th July, 2008.
[K.M.Thaker,
J.]
kdc
Top