Gujarat High Court Case Information System
Print
CR.MA/1398/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1398 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1397 of 2010
In
CRIMINAL
APPEAL No. 256 of 2010
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
MUKTAR
AHMED GHOUSE MOHMED BHADSHA & 2 - Respondent(s)
=====================================
Appearance
:
MR KP RAVAL, APP for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
DS AFF.NOT
FILED (R) for Respondent(s) : 2,
MR G RAMAKRISHNAN for
Respondent(s) : 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 104 days, caused
in filing the appeal.
2.0 Rule
was issued on 6th July 2010, returnable on 27th
July 2010. Learned Additional Public Prosecutor Mr. Raval requests
that Registry be directed to issue fresh process of Rule qua
respondent no. 2 only, who is not served so far, though, fresh
process of Rule was issued on different occasions.
3.0 The
request is granted. The Registry is directed to issue fresh
process of Rule qua respondent no. 2, returnable on 25th
April 2011.
3.1 It
will be open for the authorities to effect service by affixing.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top