Gujarat High Court High Court

Hazarabibi vs Suleman on 17 June, 2010

Gujarat High Court
Hazarabibi vs Suleman on 17 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/488/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 488 of 2001
 

 
 
=============================================
 

HAZARABIBI
YUSUFBHAI KHARADI & 3 - Applicant(s)
 

Versus
 

SULEMAN
YUSUFBHAI DURVESH & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MS KJ BRAHMBHATT for
Applicant(s) : 1 - 4. 
MR SK BUKHARI for Respondent(s) : 1, 
MR
KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/06/2010 

 

ORAL
ORDER

Ms.

K.J. Brahmbhatt, learned advocate for the petitioners is present.

None
appears on behalf of the respondent No.1.

This
matter was heard from time to time and when it was listed on
14.6.2010 before this Court, no representation was made on behalf of
respondent No.1.

In
view of the above, respondent No.1 is directed to remain personally
present before this Court on 8th July, 2010.

Registry
is directed to communicate this order to respondent No.1 to the
address shown in the cause title.

[ANANT
S. DAVE, J.]

//smita//

   

Top