Gujarat High Court
Ranbirchandra vs Anilkumar on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/7365/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7365 of 2006
=================================================
RANBIRCHANDRA
CHAMANLAL - Applicant
Versus
ANILKUMAR
ANAND SON OF KISHANLAL ANAND & 1 - Respondents
=================================================
Appearance :
MR
AMAR D MITHANI for Applicant:
NOTICE UNSERVED for Respondent :
1,
PUBLIC PROSECUTOR for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 06/04/2010
ORAL
ORDER
Heard
learned advocate for the applicant. Office is directed to issue fresh
notice of rule, returnable on 3/5/2010. Fresh notice of rule is
permitted to be served directly by the applicant by appropriate
postal mode. Necessary affidavit as directed in Cri. Misc.
Application No. 2336 of 2010 be placed on record.
[
S.R. BRAHMBHATT, J ]
/vgn
Top