Gujarat High Court High Court

Vallabhbhai vs State on 15 January, 2010

Gujarat High Court
Vallabhbhai vs State on 15 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14677/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14677 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 450 of 2009
 

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

 

VALLABHBHAI
GANDABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NR KODEKAR for
Applicant(s) : 1, 
MR LR PUJARI, APP  for Respondent(s) : 1, 
MR
KK RAVAL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 15/01/2010 

 

ORAL
ORDER

Heard
learned advocate, Mr.N.R.Kodekar for the applicant.

Rule.

Mr.L.R.Pujari, learned Additional Public Prosecutor, and learned
advocate, Mr.K.K.Raval waive service of rule on behalf of the
respondent Nos.1 and 2 respectively.

Taking into consideration the averments made in paragraphs 2 and 3 of this application, since sufficient cause is shown, this application is allowed. The Cri.Revision Appln.No.450 of 2009 is restored to original file. Rule is made absolute.
Office is directed to list the Cri.Revision Appln.No.450 of 2009 on 22-1-2010.

(M.D.SHAH,J.)

radhan

   

Top