Gujarat High Court High Court

State vs Office on 4 February, 2010

Gujarat High Court
State vs Office on 4 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/844/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 844 of 2003
 

 
=========================================================


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

BACHUBHAI
KHEMABHAI CHAMAR - Opponent(s)
 

=========================================================
Appearance : 
PUBLIC
PROSECUTOR for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
ORAL
ORDER

Office
endorsement shows that notice upon respondents is not received back.
This Appeal is of the year 2003. Hence, Appellant State is
directed to take appropriate steps to serve unserved respondents
within a period of 4(four) weeks from today. Stand over to 08th
March, 2010. Office endorsement also shows that Record and
Proceedings is not received. Under the circumstances, Registry is
directed to send intimation to the learned Trial Court immediately
for sending Record and Proceedings so that appeal becomes ready for
final hearing.

[M.R.Shah,J.]

satish

   

Top