Gujarat High Court High Court

========================================= vs Rule Unserved For on 10 February, 2011

Gujarat High Court
========================================= vs Rule Unserved For on 10 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1618/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1618 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1617 of 2010
 

In


 

CRIMINAL
APPEAL No. 300 of 2010
 

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

STATE
OF GUJARAT 

 

Versus
 

JITENDRA
@ JITU @ RAJESH BABULAL & 1 

 

========================================= 
Appearance
: 
MR LB DABHI APP for
Applicant 
RULE UNSERVED for Respondent(s) : 1, 
ABATED for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Since
fresh notice of rule issued to the respondent No.1 has not been
served, fresh notice of rule be issued to the respondent No.1
returnable on 24th February, 2011.
Direct service is permitted.

[
A. M. KAPADIA, J. ]

[
BANKIM.N.MEHTA, J. ]

vijay

   

Top