Gujarat High Court High Court

State vs Bipinchandra on 16 August, 2010

Gujarat High Court
State vs Bipinchandra on 16 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13575/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13575 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13573 of 2009
 

In
CRIMINAL APPEAL No. 2412 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BIPINCHANDRA
RAMANLAL CHAVDA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
RULE UNSERVED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule
issued to the sole respondent is unserved.

Fresh
rule be issued to him returnable on 30th
August 2010.

Direct
service is permitted.

(A.M.Kapadia,
J.)

(J.C.Upadhyaya,
J.)

/moin

   

Top