Gujarat High Court High Court

Ranchodbhai vs State on 21 June, 2010

Gujarat High Court
Ranchodbhai vs State on 21 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/953/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 953 of 2010
 

To


 

FIRST
APPEAL No. 968 of
2010 
=========================================================

 

RANCHODBHAI
NANJIBHAI & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Appellant(s) : 1 - 3. 
MR UMESH TRIVEDI, ADDL. GP for Defendant(s)
: 1 - 2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date : 21/06/2010
 
ORAL ORDER

Today
Mr. Umesh Trivedi, learned Addl. G.P. submitted that on 18th
June, 2010 he missed to point out that in absence of any instructions
from respondent No.2, he would not be able to waive service of notice
of admission on behalf of the respondent No.2. Mr. Patel has
submitted that his client would effect notice of admission directly
qua the respondent No.2, if the final hearing of the appeals is
scheduled for 24th or 25th June, 2010. Mr.
Patel also submitted that in earlier cases, the learned Addl. G.P.
had appeared for the respondent No.2 as well and there is all
possibility that Mr. Trivedi, learned Addl. G.P. may appear in
present cases also.

Considering
the said request, Office is directed to issue process of admission
qua respondent No.2, making it returnable on 24th
June, 2010. The process to be issued today. The appellants
shall effect direct service of the process on or before 4.30 p.m. on
22nd June, 2010.

kdc								[K.M.Thaker,
J.] 


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top