Gujarat High Court
Ruchir vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/4460/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4460 of 2011
=========================================
RUCHIR
RAMNIKLAL MEVADA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
MB GANDHI for
Applicant(s) : 1 - 4
MR CHINMAY M GANDHI for Applicant(s)
: 1 - 4.
MR LB DABHI, APP for Respondent(s) : 1,
NOTICE NOT
RECD BACK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
At
the request of Shri Chinmay Gandhi, learned advocate appearing on
behalf of the applicants, Registry is directed to issue fresh notice
upon respondent no. 2 making it returnable on 20/07/2011. Respondent
no. 2 be served through the concerned Police Station and for that
Direct service is permitted.
(M.R.
SHAH, J.)
siji
Top