Gujarat High Court High Court

Babaldas vs Taufik on 12 November, 2008

Gujarat High Court
Babaldas vs Taufik on 12 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/59620/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 596 of 2002
 

In


 

CRIMINAL
APPEAL No. 500 of 2001
 

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

 

BABALDAS
BECHARDAS CHAVDA PRESIDENT,HARIJAN KELAVANI - Applicant(s)
 

Versus
 

TAUFIK
Y. MANSURI EDITER, ANANT SAMACHAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 3. 
MR AJ DESAI APP for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 12/11/2008 

 

ORAL
ORDER

1. Heard
party-in-person, who was present in the Court in the second sitting
at 2:00 pm., when the matter was called out for hearing today. This
matter is hanging fire since 2002 for condonation of delay but, for
whatever reasons, it was not placed on board and not taken up for
hearing. The Registry owes an
explanation and hereby directed to give detailed explanation for
keeping the matter dormant and not placing the same on admission
hearing board for such a long time. The office to give an explanation
latest by the returnable date. It appears that since the year
2002, no order is passed in the application for condonation of delay
and it also appears that no steps are taken to see that the matter is
posted on board.

2. In
view of the averments made in the application, Rule be issued
making it returnable on 15.12.2008.

(H.B.ANTANI,J.)

Hitesh

   

Top