Gujarat High Court High Court

Vihol vs State on 6 October, 2008

Gujarat High Court
Vihol vs State on 6 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1745/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1745 of 2008
 

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

 

VIHOL
POPATJI LAXMANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH BHAVSAR for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

Learned
counsel for the applicant shall supply additional copies of the
petition for issuance of notice upon respondent Nos.2 and 3 and take
direct service so as to serve those respondents before the returnable
date. If the copies are not supplied today, as stated by learned
counsel Mr.Bhavsar, the petition shall stand dismissed for default
without requiring any further order.

(D.H.WAGHELA,
J.)

Hitesh

   

Top