Gujarat High Court
State vs Lal on 2 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/9132/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9132 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
LAL
MOHMMED MOHMMED USHMANKHANGUJJAR - Respondent(s)
=========================================================
Appearance
:
MR.
RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/03/2010
ORAL
ORDER
Board
shows that Rule is not received back for respondent no.1. Office is
directed to issue fresh Rule, returnable on 15th March
2010. Concerned Police Officer of Athwa Police Station, Surat, is
directed to serve the fresh Rule to the respondent no.1.
(Z.
K. Saiyed, J)
Anup
Top