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
KP RAVAL, APP 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
: 04/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned APP Mr.Raval
stated that the affidavit of service of notice is filed in the
Computer Centre.
The papers are called
for from the Computer Centre. On perusal of the same, it is noticed
that respondent No.4 could not be served as he is not residing at the
given address.
Learned APP requests
that fresh process be ordered to be issued and the authorities be
permitted to serve respondent No.4 by affixing on the last known
address.
Request is granted.
Registry is directed to
issue fresh process of RULE returnable on 18.04.2011.
It will be open for the
authorities to effect service by affixing on the last known address.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top