Gujarat High Court
State vs Girivat on 16 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/14124/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14124 of 2009
In
CRIMINAL
MISC.APPLICATION No. 14123 of 2009
In
CRIMINAL APPEAL No. 2512 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
GIRIVAT
@ GIRIVAR NANJIBHAI PARMAR - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
RULE UNSERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Rule
issued to the sole respondent is unserved.
Fresh
rule be issued to him returnable on 6th
September 2010.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top