Gujarat High Court High Court

Pravinbhai vs State on 26 November, 2010

Gujarat High Court
Pravinbhai vs State on 26 November, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13181/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13181 of 2010
 

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


 

PRAVINBHAI
KASHIRAM PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance
: 
MS
DEEPA FIDALIS FOR MS SRUSHTI A THULA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/11/2010 

 

 
 
ORAL
ORDER

Board
shows that Direct service affidavit is not filed. Learned advocate
appearing on behalf of the applicant stated that due to some mistake
committed by her clerk, the affidavit has not been filed. Therefore,
she prayed for fresh Rule.

Fresh
RULE returnable on 28.12.2010. Direct service is permitted
to the concerned Investigating Officer, who shall then serve the same
on the private respondents.

(Z.K.SAIYED,
J.)

ynvyas

   

Top