Gujarat High Court Case Information System
Print
CR.MA/654820/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6548 of 2009
In
CRIMINAL
APPEAL No. 986 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOK
@ GANDIYO BHUPATBHAI BHIL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) : 1 - 2.
RULE
SERVED BY DS for Respondent(s) : 3,
RULE SERVED for Respondent(s)
: 4,
MR RG CHHARA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
On
the last occasion this Court passed the following order:
It
is painful that Rule issued by this Court on 20 th
August,
2009 returnable on 5 th
October,
2009 is reported to have been not served to respondent Nos.1 to 3
though fresh Rule was issued on 09 th
November,
2009…..(emphasis
supplied)
Today
also the fresh process of Rule issued on 19.1.2010 returnable on 25th
February 2010 is reported to have remained unserved qua respondent
Nos.1 and 2. However some progress is made as respondent No.3 is
served.
With
reluctance the Court grants the request made by the learned APP Mr.
Vyas to issue fresh process of Rule qua respondent Nos.1 and 2 only.
The
registry is directed to issue fresh process of Rule qua respondent
Nos.1 and 2 only returnable on 29.3.2010. Direct service is
permitted.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top