Gujarat High Court
State vs Vaghari on 8 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/9863/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9863 of 2006
In
CRIMINAL
APPEAL No. 744 of 2006
=====================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VAGHARI
RAMESHBHAI BACHUBHAI VALABHAI - Respondent(s)
=====================================================
Appearance :
Mr.K.C.Shah,learned
APP for Applicant(s) : 1,
RULE UNSERVED for
Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/09/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Upon
request of learned APP Mr.K.C.Shah, again fresh notice of rule to
unserved opponent returnable on 23rd October, 2007.
Direct service is permitted.
It
is directed that an Officer of the rank of Deputy Superintendent of
Police to supervise the process of serving the notice.
(J.R.Vora,J)
(Smt.Abhilasha Kumari,J)
arg
Top