Gujarat High Court High Court

State vs Abbasali on 28 February, 2011

Gujarat High Court
State vs Abbasali on 28 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9803/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9803 of 2010
 

In


 

CRIMINAL
APPEAL No. 1424 of 2010
 

=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ABBASALI
SULTANALI VORA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 28/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
APP Mr.Shah requests that Registry be directed to issue fresh process
of rule with a permission to effect direct service. Permission is
granted. Registry is directed to issue fresh process of rule
returnable on 11.3.2011. Direct service is permitted.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top