Gujarat High Court High Court

Ashok vs The on 11 December, 2010

Gujarat High Court
Ashok vs The on 11 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/451/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 451 of 2006
 

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

 

ASHOK
KASHIPRASAD TIWARI - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
APPEARANCE
WITHDRAWN for
Applicant(s) : 1, 
MR.H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/02/2007 

 

 
 
ORAL
ORDER

On
6th December 2007, the office was directed to send the
notice to the applicant intimating that the matter was kept on
26.12.2006.

Letter
from the office of the learned Chief Metropolitan Magistrate,
Ahmedabad dated 28.12.2006 addressed to the Registrar, High Court of
Gujarat, Ahmedabad reveals that the Registry of this Court has issued
notice on 22.12.2006, which was received by the office of the Chief
Metropolitan Magistrate on 27.12.2006. Whereas the date of hearing
was fixed on 26.12.2006. Office to submit its explanation as to why
the Registry issued notice only on 22.12.2006.

2. Office
is directed to issue fresh notice to the applicant
intimating that hearing of the matter is kept on 05.03.2007. The
applicant shall make arrangement for presenting his case. The matter
to be listed on 05.03.2007.

(RAVI
R. TRIPATHI, J.)

karim

   

Top