Gujarat High Court
Kalidasbhai vs State on 20 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/2421/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2421 of 2011
In
CRIMINAL
MISC.APPLICATION No. 2420 of 2011
=========================================================
KALIDASBHAI
LAKHUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DEEP D VYAS for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/04/2011
ORAL
ORDER
Board
shows that Rule is unserved upon respondent no.2.
Hence,
office is directed to issue fresh Rule to respondent no.2, returnable
on 13th June,2011. Direct service is permitted.
(Z.K.SAIYED,J.)
Vahid
Top