Gujarat High Court
State vs Resamben on 24 January, 2011
Gujarat High Court Case Information System
Print
FA/1766/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1766 of 2004
To
FIRST
APPEAL No. 1769 of 2004
=========================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
RESAMBEN
WD/O KARSANBHAI CHUNILAL & 1 - Defendant(s)
=========================================
Appearance
:
MR NEERAJ
SONI, AGP for
Appellant(s) : 1 - 2.
MS ARATI P MAJMUNDAR for Defendant(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8
MR PF
MAKWANA for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/01/2011
ORAL
ORDER
It
is reported that some of the respondents in respective appeals are
still unserved and/or rule has not been received back. Hence, stand
over to 14/02/2011. In the meantime, appellants to take steps to
serve the unserved respondents in respective appeals failing which
appropriate order shall be passed to dismiss the respective appeals
qua the unserved respondents.
(M.R.
SHAH, J.)
siji
Top