Gujarat High Court Case Information System
Print
CR.MA/9526/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9526 of 2008
In
CRIMINAL
MISC.APPLICATION No. 13038 of 2007
=========================================================
DASHRATHBHAI
HARSHADBHAI PATEL THRO'DEEPAK MEDICAL STORES, & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Applicant(s) : 1 - 2.
MR KC SHAH APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/07/2008
ORAL
ORDER
:
1. By
filing this application, the applicants have made prayer to serve
notice to opponent No. 2 by affixing it at the last known address
of opponent No.2 as the notice could not be served despite several
notice.
2. Heard
learned advocate Mr. Dakshesh Mehta for the applicants.
3. It
appears that this Court issued notice and granted interim relief by
order dated 7-12-2007. The notice was unserved as opponent No. 2
was not found at his address. It appears that the notice has not
been served since more than three months.
4. In
view of above, this application is allowed. Notice issued by order
dated 7-12-2007 be served to opponent No. 2 by affixing it at the
address mentioned in the cause title of this application.
Accordingly, this application stands disposed of.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top