Gujarat High Court
Rajubhai vs State on 1 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/3313/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3313 of 2011
=========================================================
RAJUBHAI
PITHABHAI VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) : 2,
NOTICE
NOT RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/04/2011
ORAL
ORDER
Board
shows that notice is not received back for respondent no.3 and
unserved to respondent no.2.
Hence,
office is directed to issue fresh Notice to respondent no.2 and 3,
returnable on 25th April,2011. Direct service is
permitted.
(Z.K.SAIYED,J.)
Vahid
Top