Gujarat High Court High Court

Rajesh vs Mr on 19 February, 2010

Gujarat High Court
Rajesh vs Mr on 19 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1379/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1379 of 2009
 

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

 

RAJESH
BABULAL MODI - Appellant(s)
 

Versus
 

MAGAN
GORDHANBHAI PATEL & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NEHAL R JOSHI for
Appellant(s) : 1, 
RULE UNSERVED for Opponent(s) : 1, 
MS MINI
NAIR, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 19/02/2010
 

ORAL
ORDER

Mr.

Nehal Joshi,learned counsel for the appellant, has contended that
service of Notice was served personally by the appellant to the
Respondent No.1 in the application for Leave to Appeal.

Endorsement
of the Board shows that bailable warrant is not served upon the
Respondent No.1 as the address is not proper.

Mr.

Nehal Joshi, learned counsel for the appellant, has prayed for time
to furnish proper address so as to serve bailable warrant.

In
view of the aforesaid submission, the matter is adjourned to 03rd
March 2010.

(Z.

K. Saiyed, J)

Anup

   

Top