Gujarat High Court
Deepikaben vs State on 26 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/7116/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION (QUASH&SETASIDE) No. 7116 of 2011
======================================
DEEPIKABEN
NARESHBHAI KESHWANI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
RR TRIVEDI for Applicant(s) : 1,MR BHAVESH P TRIVEDI for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent No.1.
SERVED BY RPAD -
(N) for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/07/2011
ORAL
ORDER
Though
served, nobody appears on behalf of respondent No.2 – original
complainant. However, in the interest of justice, as a last chance,
Registry is directed to issue fresh
Notice for final disposal upon respondent No.2 making it
returnable on 12/08/2011. Respondent
No.2 be served through the concerned Police Station, for which,
direct service is permitted.
[M.R.SHAH,J]
*dipti
Top