Gujarat High Court
Criminal Misc.Application No. … vs Notice Not Recd Back For on 22 November, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 5871 of 2001
in
CRIMINAL APPEALNo 140 of 2001
--------------------------------------------------------------
STATE OF GUJARAT
Versus
KIRIT KESHUBHAI
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 5871 of 2001
PUBLIC PROSECUTOR for Petitioner No. 1
NOTICE NOT RECD BACK for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE D.P.BUCH
Date of Order: 04/02/2003
ORAL ORDER
Board shows that notice is not received back with
respect to the respondents. Even on previous date same
was the position on board. Office to issue Fresh NOTICE
of rule returnable on 26.2.2003. In the meantime, office
shall enquire from the office concerned as to why the
process has not been returned in time.
4.2.2003[D P Buch, J.]
msp