Gujarat High Court
Rajeshbhai vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/1956/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1956 of 2009
In
CRIMINAL
REVISION APPLICATION No. 133 of 2008
=========================================================
RAJESHBHAI
SHANKARBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VASANT S SHAH for
Applicant(s) : 1,
MS MINI NAIR ASSTT PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/06/2010
ORAL
ORDER
Rule.
Learned A.P.P. waives service for the respondent State.
Application
is allowed, by consent, and Criminal Revision Application No.133 of
2008 is restored to the file. It may be listed before appropriate
Court. Rule is made absolute accordingly.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top