Gujarat High Court
State vs Bail on 6 September, 2011
Gujarat High Court Case Information System
Print
CA/9288/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9288 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 2185 of 2003
==============================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
BAIL
GAGUBEN ARJAN & 2 - Respondent(s)
==============================================================
Appearance
:
MR
N.D. GOHIL AGP for Petitioner(s) : 1,
RULE UNSERVED for
Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) :
3,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/02/2006
ORAL
ORDER
1. Heard
learned AGP for the applicant State. Para 5 of the order dated
06.12.2005 passed by this Court in C.A. No. 9276 of 2005 reads as
under;
?SIn Civil Application No.
9288 of 2005, the applicant to take appropriate steps to serve notice
of rule on unserved opponents. S. O. to 23.12.2005.??
2. However,
no actions have been taken by the applicant pursuant to the aforesaid
order. Hence, the application is dismissed. Rule is discharged with
no order as to costs.
(K.
S. JHAVERI, J.)
pravin/
*
Top