Gujarat High Court
State vs Dharmeshbhai on 7 July, 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
KARTIK PANDYA, 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 D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Ld. APP submitted that the
State proposes to serve the respondent no. 4 personally or by
affixing a copy of the notice on the premises of his residence, under
section 65 of the Code of Criminal Procedure. Therefore, issue fresh
notice of rule making it returnable on 12/08/2011. DSP.
[
D.H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top