Gujarat High Court Case Information System
Print
SCR.A/2039/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2039 of 2008
==========================================
AHIR
RAJUBHAI MADHAVBHAI
Versus
STATE
OF GUJARAT & OTHERS
==========================================
Appearance
:
MR PS CHAUDHARY for
Applicant
MR LB DABHI APP for Respondent No.1
None for
Respondent Nos.2 - 4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Mr.P.S.Chaudhary for the applicant.
On
depositing of Rs.10,000/- till 20th October, 2008, notice
to respondents returnable on
14th November, 2008.
Learned APP Mr.L.B.Dabhi waives service of notice on behalf of the
respondent No.1 State. Notices of respondent Nos.3 and 4 to be
served through respondent No.2. Respondent Nos.2 and 3 are directed
to produce the corpus of Gangaben before this Court whenever the
corpus is available after service of notice. Direct service is
permitted.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
(vijay)
Top