Gujarat High Court
========================================== vs Ms Archna Raval App For on 15 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/2051/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2051 of 2008
==========================================
JAYESH
BANSIBHAI MAKWANA
Versus
STATE
OF GUJARAT & OTHERS
==========================================
Appearance
:
MR RAJESH K KANANI for
Applicant
MS ARCHNA RAVAL 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.Rajesh K. Kanani for the applicant.
On
depositing of Rs.10,000/- till 20th October, 2008, notice
returnable on 17th November, 2008. Learned APP
Ms.Archna Raval waives service of notice on behalf of the respondent
No.1 State. Direct service is permitted to other respondents.
Notices of respondent Nos.2 and 3 to be served through respondent
No.4. Respondent Nos.2 and 4 are directed to produce the corpus of
respondent No.3 before this Court whenever the corpus is available
after service of notice.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
(vijay)
Top