Gujarat High Court
Umreth vs State on 4 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6623/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6623 of 2009
In
CRIMINAL
MISC.APPLICATION No. 4152 of 2006
=========================================================
UMRETH
PEOPLES CO-OPERATIVE BANK (LIQUIDATOR) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YF MEHTA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/05/2011
ORAL
ORDER
1. This
Court has issued Rule on 16th December, 2009. However, the
respondent No.2 is not served. Therefore,fresh Rule to the respondent
No.2 returnable on 16th June, 2011.
2. Since
the matter is of the year 2009 and it is not yet ready, it will be
open for the applicant to serve the respondent No.2 through concerned
District Superintendent of Police and if direct service of this order
is served to the Office of the concerned District Superintendent of
Police, it is expected that the District Superintendent of Police
will see that the same is served through competent Officer. Direct
service is permitted.
(K.S.JHAVERI,J.)
pawan
Top