Gujarat High Court
Rajendra vs Parsottambhai on 31 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2182/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2182 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 899 of 2009
=========================================================
RAJENDRA
PRAHLADBHAI THAKKAR - Applicant(s)
Versus
PARSOTTAMBHAI
JADAVBHAI VASANI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KIRAN C MEHTA for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR DEVANG
VYAS, APP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/03/2010
ORAL
ORDER
Delay
is condoned. The applicant seeks restoration of Special Criminal
Application No. 899/2009. Special Criminal Application No. 899/2009
is restored to file. Application is disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top