Gujarat High Court
Dipak vs State on 27 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/101/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 101 of 2010
=================================================
DIPAK
TARACHAND ACHARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance
:
MR
VIRAT G POPAT for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
returnable on 4th February 2010. Respondents no.1, 2 and 3
be served by direct service. Respondents no.4, 5 and 6 be served
through respondent no.2. Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top