Gujarat High Court Case Information System
Print
CR.MA/4442/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4442 of 2010
In
CRIMINAL
MISC.APPLICATION No. 4441 of 2010
In
CRIMINAL
APPEAL No. 717 of 2010
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
KAMLESH
MAVJI BHAGORA & 2 - Respondent(s)
=====================================
Appearance
:
MR KP RAVAL, APP for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) : 1 -
3.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 21/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 18 days.
2.0 Rule
was issued on 1st December 2010, returnable on 11th
January 2011. Though, fresh process of Rule is issued, respondent
nos. 1, 2 and 3 have remained unserved.
3.0 Learned
Additional Public Prosecutor Mr. Raval requests that, as a last
chance, fresh process of Rule be issued with a permission to effect
the service by affixing.
4.0 The
request is granted. The Registry is directed to issue fresh
process of Rule, returnable on 11th
April 2011 to respondent nos. 1, 2 and 3. It will be open for
the authorities to effect service by affixing.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top