Gujarat High Court High Court

Mohammad vs State on 20 July, 2011

Gujarat High Court
Mohammad vs State on 20 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6104/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6104 of 2011
 

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

 

MOHAMMAD
ISHAK HUSSAINMIYA SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARIF A SHEKH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/07/2011 

 

 
 
ORAL
ORDER

Though
served, nobody appears on behalf of the respondent No.2. However, in
the interest of justice Registry is directed to issue FRESH NOTICE
upon the respondent No.2, making it returnable on 16/8/2011,
infirming her that if she does not appear on that day either person
or through advocate, matter shall be proceeded further ex-parte and
appropriate order shall be passed.

The
respondent No.2 be served through concerned police station and for
which Direct Service is permitted.

[M.R.

SHAH, J.]

rafik

   

Top