Gujarat High Court High Court

Naranbhai vs State on 29 March, 2011

Gujarat High Court
Naranbhai vs State on 29 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2737/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2737 of 2001
 

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

NARANBHAI
D PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
DIPAK C RAVAL for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 - 7, 9, 
RULE
UNSERVED for Respondent(s) :
8, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
ORAL
ORDER

The
submission of the Registry dated 23-3-2011 indicates that notice of
Rule has remained unserved upon respondent No.8 due to incomplete
address, as per report of the Bailiff.

The
learned advocate for the petitioner may supply the correct address
of respondent No.8 in the Registry, within a period of two weeks from
today. On receipt of the correct address of respondent No.8, the
Registry may issue fresh notice of Rule to the said respondent,
making it returnable on 10-5-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top