Gujarat High Court
Ranjanaben vs Nandlal on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.RA/350/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 350 of 2009
=========================================================
RANJANABEN
D/O PRAKASHBHAI UTTAMBHAI PATIL W/O NANDLAL UTTAM - Applicant(s)
Versus
NANDLAL
UTTAMRAO MARATHA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BOMI H SETHNA for
Applicant(s) : 1,
MR MB PARIKH for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/11/2010
ORAL
ORDER
Office
to issue notice to the petitioner,
making it returnable on 20/12/2010
informing her that her advocate has expired and therefore, she is
required to engage another advocate to represent her case, on or
before the returnable date.
[M.R.
SHAH, J.]
rafik
Top