Gujarat High Court High Court

Parulben vs State on 14 July, 2011

Gujarat High Court
Parulben vs State on 14 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/856/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 856 of 2011
 

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


 

PARULBEN
DHANJIBHAI DHOLARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DM AHUJA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 3. 
None for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/07/2011 

 

ORAL
ORDER

Despite
the fact that respondent no.2 is served, nobody appears on behalf of
respondent no.2, however in the interest of justice and as a last
chance stand over to 8th August 2011. Registry is directed
to issue fresh notice upon the respondent no.2 making it returnable
on 8th August 2011. In the order, it should be
specifically mentioned that despite he being served, is not appearing
and the matter has been adjourned as a last chance and therefore, on
the returnable date, if he does not appear either in person or
through advocate, matter shall be proceeded further ex-parte.

(M.R.SHAH,J.)

kaushik

   

Top