Gujarat High Court
Amar vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1964/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1964 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 238 of 1999
With
CRIMINAL
MISC.APPLICATION No. 11285 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11290 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11321 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11357 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11362 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11363 of 2008
=========================================================
AMAR
MOHANLAL THAKKAR,PROPRIETOR OF NEW AUTO DEAL, & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1 - 2.MR NV GANDHI for Applicant(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2,
MR
BB NAIK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2008
ORAL
ORDER
Office
objections to be removed on or before 17th October, 2008,
failing which the petitions shall stand dismissed for default
automatically without referring the matter to the Court.
[M.R.
SHAH, J.]
rafik
Top