Gujarat High Court
State vs Maheshbhai on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/9703/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9703 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHESHBHAI
JAVRABHAI BARIA & 1 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/11/2010
ORAL
ORDER
Board
shows that Rule issued earlier by this Court is already served to the
respondents, but they have not remained present either personally or
through their Advocate.
Hence,
office to issue fresh Rule to the respondents, returnable on
21.12.2010, informing them as to why bail granted to them should not
be cancelled.
(Z.K.SAIYED,
J.)
sas
Top