Gujarat High Court
State vs Vasa on 13 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/2223/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2223 of 2007
In
CRIMINAL
APPEAL No. 1466 of 2006
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VASA
@ VASUR RAMABHAI - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
NOTICE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/02/2008
ORAL
ORDER
Notice
of rule to the respondent is returned unserved since he is currently
in jail.
Issue
fresh rule to the respondent, returnable on 5.3.2008. To be served at
the jail address to be supplied by the applicant.
(Akil
Kureshi,J.)
(raghu)
Top