Gujarat High Court High Court

Dipti vs Vasantbhai on 16 September, 2008

Gujarat High Court
Dipti vs Vasantbhai on 16 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1312320/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13123 of 2007
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1903 of 2005
 

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

 

DIPTI
ENGINEERING WORKS & 2 - Applicant(s)
 

Versus
 

VASANTBHAI
HASMUKHLAL SHAH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1 - 3. 
None for Respondent(s) : 1, 
MR MR
MENGDEY, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/09/2008 

 

 
ORAL
ORDER

Rule.

Shri M.R.Mengdey, learned Additional Public Prosecutor, waives
service of notice of rule on behalf of respondent No.2-State.

Present
application is filed by the applicants (Original-petitioners) to
restore the main Special Criminal Application, which came to be
dismissed for non-prosecution for non-removal of office objections.
Considering the averments made in the application Present application
is allowed. Special Criminal Application No.1903 of 2005 is restored
to file and is heard today for admission hearing by dispensing with
the office objections. Rule is made absolute accordingly.

(M.R.Shah,
J.)

sudhir

   

Top