Gujarat High Court High Court

Karsanbhai vs State on 8 July, 2011

Gujarat High Court
Karsanbhai vs State on 8 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/858/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 858 of 2011
 

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


 

KARSANBHAI
CHUNDABHAI KHAMBHALIA (RABARI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
KEYUR A VYAS for
Applicant(s) : 1, 
Mr J.K Shah Asstt. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

The
endorsement on the Board indicates that notice of Rule issued to
the respondent No. 2 has not been received back, either served or
unserved. The Registry to await service of notice of Rule upon the
said respondent.

List
on 29th July, 2011.

(Smt.Abhilasha
Kumari,J.)

mary//

   

Top