Gujarat High Court
State vs Dharmeshbhai on 14 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/8713/2010 1/ 1 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.
LB DABHI, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
3.
RULE UNSERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
the Rule issued to respondent No.4 is unserved, fresh Rule be
issued to the respondent No.4 returnable on 28.2.2011.
Direct
service is permitted.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top