Gujarat High Court
Nasrin vs State on 22 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/10649/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10649 of 2009
In
CRIMINAL
MISC.APPLICATION No. 1892 of 2008
=========================================================
NASRIN
BANU D/O HASAN MOHMAD SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS MISHRA for
Applicant(s) : 1,
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/03/2010
ORAL
ORDER
Earlier
on 24th December 2009 this Court has issued fresh Notice
to the respondent no.2 making it returnable on 22nd
January 2010; however, the Board shows that respondent no.2 is yet
not served.
Mr.
A.J. Desai, learned Additional Public Prosecutor, is directed to
inquire with the concerned police station as to why the respondent
no.2 is yet not served.
In
view of above, the matter is adjourned to 16th April
2010.
(Z.
K. Saiyed, J)
Anup
Top