Gujarat High Court
State vs Jagdish on 12 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/4440/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4440 of 2010
In
CRIMINAL
MISC.APPLICATION No. 4439 of 2010
In
CRIMINAL APPEAL No. 716 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAGDISH
SUNDARLAL PANJABI & 1 - Respondent(s)
=========================================================
Appearance :
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Necessary
steps shall be taken by the State for the unserved respondent on or
before 22.10.2010 failing which, the matter shall stand dismissed for
want of prosecution.
(JAYANT
PATEL, J.)
(H.
B. ANTANI, J.)
*bjoy
Top