Gujarat High Court
State vs Jitendra on 25 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/1618/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1618 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1617 of 2010
In
CRIMINAL APPEAL No. 300 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JITENDRA
@ JITU @ RAJESH BABULAL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, APP for Applicant(s) : 1,
RULE UNSERVED for
Respondent(s) : 1,
ABATED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.L.B.Dabhi,
learned APP states that fresh Rule vide order dated 4.8.2010 was
issued to respondent No.1 which was made returnable on 25.8.2010 and
direct service was also permitted. However, he could not file the
direct service affidavit. Therefore, he prays to adjourn the matter
to enable him to file direct service affidavit. Upon his request,
the matter is stand over to 8.9.2010.
(A.M.KAPADIA,J)
(J.C.UPADHYAYA,J)
pathan
Top