Gujarat High Court
Taher vs Firozkhan on 12 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/13173/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13173 of 2009
=========================================================
TAHER
ABDULRAZAK MEMON - Applicant(s)
Versus
FIROZKHAN
HAIDERKHAN PATHAN & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK G NANAVATI for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/01/2010
ORAL
ORDER
As
Rule on respondent No.1 is not served, fresh Rule be issued to
respondent No.1, making it returnable on 29.01.2010. Learned advocate
Mr. Nanavati is permitted to serve the Rule through Chauk Bazar
Police Station, Surat.
(H.B.ANTANI,
J.)
Hitesh
Top