Gujarat High Court
State vs Rajendrasinh on 12 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2293/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2293 of 2009
In
CRIMINAL
APPEAL No. 2724 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAJENDRASINH
@ RAJU @ MAHAVIR GAUTAM KISHORSINH CHAUHAN & 7 - Respondent(s)
=========================================================
Appearance
:
MS
MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1,4 - 5,
7,
MR HM PRACHCHHAK for Respondent(s) : 2,
MR NIRAV C THAKKAR
for Respondent(s) : 3,
RULE SERVED for Respondent(s) : 6,
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/07/2010
ORAL
ORDER
Board
shows that till today notice is not served upon the respondent
nos.1, 4, 5 and 7.
Ms.Mini
Nair, learned Additional Public Prosecutor, has prayed for time.
Hence, as a last chance, the matter is adjourned to 30th
July 2010.
(Z.
K. Saiyed, J)
Anup
Top