Gujarat High Court
State vs Rakeshbhai on 21 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/12227/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12227 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAKESHBHAI
NARANBHAI MALI - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Applicant(s) : 1,
RULE UNSERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/02/2011
ORAL
ORDER
Board
shows that the Rule issued to the respondent has remained unserved.
Hence,
office to issue fresh Rule to the respondent, returnable on 21st
March, 2011.
Direct
service is permitted.
(Z.K.SAIYED,
J.)
sas
Top