Gujarat High Court Case Information System
Print
CR.MA/2336/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2336 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7365 of 2006
=================================================
RANBIRCHANDRA
CHAMANLAL - Applicant
Versus
ANILKUMAR
ANAND S/O KISHANLAL ANAND & 1 - Respondents
=================================================
Appearance :
MR
AMAR D MITHANI for Applicant:
None for Respondent:1,
PUBLIC
PROSECUTOR for Respondent:
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 06/04/2010
ORAL
ORDER
The
applicant has taken out this application for seeking direction with
regard to effecting service of rule upon respondent no.1, who, as
per the information & knowledge of the applicant, has left the
country and started residing at the address given in the application.
In
the main matter being Criminal Misc. Application No. 7365 of 2006
this Court (Coram: R.S. Garg, J) on 18/4/2007 issued rule which was
made returnable after 8 weeks. The rule remained unserved on account
of respondent no.1 not being available at his place. In view of this,
this application is disposed of by permitting the applicant to send
copy of the fresh notice of rule by registered post A.D. and placing
on record of Cri. Misc. Application No. 7365 of 2006 his affidavit to
the effect that due diligence has been taken for serving the
respondent no.1 with appropriate evidence, namely receipt of
dispatching the document. Affidavit shall also contain that the
document was sent on a particular date. This application is disposed
of accordingly.
[
S.R. BRAHMBHATT, J ]
/vgn
Top