Gujarat High Court
I vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3327/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3327 of 2010
In
CRIMINAL
MISC.APPLICATION No. 13705 of
2009
=========================================================
I
P DOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SHRUTI S PATHAK for
Applicant(s) : 1,
MR DEVANG VYAS, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/04/2010
ORAL ORDER
Rule.
Mr Devang Vyas, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, this
application is taken up for hearing today.
Considering
the averments made in the application and the order passed by this
Court for dismissing the matter for non-removal of office objections,
the application in my view is required to be recalled. Therefore, the
present application is allowed. Rule is made absolute to the
aforesaid extent. The office objections shall be removed within three
days from the date of receipt of this order.
[H.B.ANTANI,
J.]
mrpandya
Top