Gujarat High Court
G.K.Upadhyay vs Sanjay on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2501/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2501 of 2009
In
CRIMINAL
MISC.APPLICATION No. 2496 of 2009
=========================================================
G.K.UPADHYAY
- Applicant(s)
Versus
SANJAY
TRADING COMPANY & 13 - Respondent(s)
=========================================================
Appearance
:
MR
KI SHAH for
Applicant(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 - 4.
MR
DK MODI for Respondent(s) : 5 - 13.
MR MD MODI for Respondent(s) :
5 - 13.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/03/2011
ORAL
ORDER
Board
shows that rule is not received back for respondent nos. 1 to 4.
Office
is directed to issue fresh Rule qua respondent nos. 1 to 4,
returnable on 2nd May,2011. Direct service is permitted.
(Z.K.SAIYED,J.)
Vahid
Top