Gujarat High Court High Court

Prajapati vs State on 18 June, 2008

Gujarat High Court
Prajapati vs State on 18 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/356/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 356 of 1999
 

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


 

PRAJAPATI
SHANKERBHAI SHIVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KANUBHAI I PATEL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

When
this matter is called out, Mr. Patel is not present. The office has
put a note on this application that after notice was issued, the
petitioner has received notice for direct service. However, since
then, the petitioner has not filed affidavit of direct service and no
appearance is entered on behalf of the respondent. No effective
purpose will be served in awaiting the affidavit of service. Thus,
while directing the petitioner’s advocate to file affidavit (because
he had accepted obligation of serving notice directly, it is
necessary that the affidavit is filed), it is directed that the
petitioner shall file the said affidavit within a period of 10 days
from today. By the time, the affidavit is filed, since in this matter
the Court earlier issued notice, let Fresh Notice be issued
returnable on 4.7.2008.

(K.M.THAKER,
J.)

ynvyas

   

Top