Gujarat High Court High Court

Amitkumar vs State on 25 June, 2010

Gujarat High Court
Amitkumar vs State on 25 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14384/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14384 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 926 of 2009
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 684 of 2008
 

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


 

AMITKUMAR
BHIKHALAL JETHVA - Applicant
 

Versus
 

STATE
OF GUJARAT & 6 - Respondents
 

=========================================================
Appearance : 
MR
VIJAY H NANGESH for
Applicant : 1, 
MS CM SHAH ADDL PUBLIC PROSECUTOR for Respondent:
1, 
None for Respondents : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

The
present application is filed for restoration of the main matter which
was dismissed on account of non-removal of office objection. Learned
advocate appearing for the applicant assured this court that if the
Court recall the order and restore the main matter on file, all the
office objections will be removed within 10 days from today. On this
assurance, the order is recalled and the main matter is ordered to be
restored on file. Application is disposed of accordingly.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top