Gujarat High Court High Court

State vs Rajak on 15 June, 2010

Gujarat High Court
State vs Rajak on 15 June, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4826/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4826 of 2010
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAJAK
@ SOPARI DAUD CHAVDA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
UA TRIVEDI, ADDL. PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
 
ORAL
ORDER

Learned
APP Mr. UA Trivedi states that he is tendering an affidavit of
service of the rule to the respondent Nos. 1 & 2 and they are
served. However, as no one appears, in order to provide one
opportunity, the matter is adjourned to 21.6.2010. The learned APP
shall file the affidavit in the office.

(Rajesh
H. Shukla, J.)

(hn)

   

Top