Gujarat High Court
Nileshkumar vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2360/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2360 of 2010
======================================
NILESHKUMAR
NARANDAS GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
SATYEN B RAWAL for Applicant
Mr.
Kartik Pandya, APP, for respondent No.1
NOTICE
SERVED for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/02/2011
ORAL
ORDER
Heard
learned advocate for the applicant.
Though
served, no one appears for respondent No.2.
Fresh
notice to respondent No.2 returnable on 7.3.2011.
Direct
service on respondent No.2, through the Incharge Police Officer of
Morbi Town Police Station, is permitted.
It
is made clear that, if no representation is made on behalf of
respondent No.2 on the returnable date, appropriate orders will be
passed.
(ANANT
S. DAVE, J.)
(swamy)
Top