Gujarat High Court
State vs Dharmeshbhai on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8713/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8713 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5757 of 2010
In
CRIMINAL
APPEAL No. 894 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DHARMESHBHAI
SHANKARBHAI KOLI PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
Mr.K.P.
RAVAL ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 3.
DS
AFF.NOT FILED (R) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
present application is filed seeking condonation of delay of 1 day.
Rule issued on 17.01.2011 returnable on 07.02.2010 (sic., 07.02.2011)
has remained unserved qua respondent no.4.
2. Learned
APP Mr.Raval requests that fresh process of rule be issued qua
respondent no.4 and direct service may be permitted. The request is
granted. The Registry is directed to issue fresh process of
rule qua respondent no.4 only returnable on 4th
April 2011. Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top