Gujarat High Court High Court

State vs Virbhadrasinh on 23 August, 2010

Gujarat High Court
State vs Virbhadrasinh on 23 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/4939/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4939 of 2003
 

In


 

CRIMINAL
APPEAL No. 349 of 2003
 

 
 
==============================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VIRBHADRASINH
AJITSINH CHUDASAMA & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/09/2005 

 

 
 
ORAL
ORDER

This
court vide order dated 5.8.2005 had issued Rule making it returnable
on 22.8.2005. From the record, it seems that office has sent the
communication to the learned Sessions Judge, Rajkot on 6.8.2005. What
followed action shall be taken have not been reported. In view of
this, office is directed to place on record the report as to whether
rule is served or not by 9.9.2005. S.O. 9.9.2005.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top