Gujarat High Court
State vs As on 15 February, 2011
Gujarat High Court Case Information System
Print
CR.A/23/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 23 of 1990
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
PUNAMCHAND
MOHANLAL MEHTA - Opponent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Appellant(s) : 1,
NOTICE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the endorsement in the cause list as well as the submissions made
by the Registry since notice issued to the respondent-accused has
remained unserved, fresh notice be issued to him which shall be
returnable on 15.3.2011. Direct service is permitted.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top