Gujarat High Court High Court

State vs Bipinchandra on 23 November, 2010

Gujarat High Court
State vs Bipinchandra on 23 November, 2010
Author: A.L.Dave,&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
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
RULE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
APP to furnish fresh address of the respondent within a week from
today. Thereafter, notice of Rule be issued on the respondent,
returnable four weeks after the date of furnishing the fresh address.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top