Gujarat High Court
Ramanbhai vs State on 3 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/615/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 615 of 2011
=========================================================
RAMANBHAI
R PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ABHIRAJ R TRIVEDI for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/05/2011
ORAL
ORDER
Leave
to join Bailiffs
Shri T.A.Trivedi and Shri T.J.Brahmbhatt of Family Court, Vadodara as
party respondents No.4 and 5.
Notice
to newly added respondents No.4 and 5 returnable on 11.5.2011.
The
Principal Judge, Family Court, Vadodara is hereby directed to look
into the matter and if think fit then take appropriate steps in the
matter against the bailiffs.
Registry
is directed to send copy of this order to the Family Court, Vadodara
by Fax Message. Direct service is permitted.
(M
D SHAH, J.)
syed/
Top