Gujarat High Court High Court

Rajeshbhai vs State on 29 March, 2010

Gujarat High Court
Rajeshbhai vs State on 29 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1551/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1551 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4341 of 2009
 

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

 

RAJESHBHAI
@ RAJUBHAI DHANJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMRITA AJMERA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2010  
 
ORAL ORDER

Heard
Ms.Amrita Ajmera, learned counsel for the applicant for some time.
During the course of arguments, it is noticed by this Court that the
affidavit accompanying the application is not proper, and does not
meet the requirements of the Gujarat High Court Rules, 1993. It is
not understood how the Registry has circulated the application, and
how the defective affidavit has escaped scrutiny. The Registry is
directed to be more careful in future, and to ensure that affidavits
accompanying pleadings, should conform to the Rules.

At
this stage, Mr.Amrita Ajmera, learned counsel for the applicant prays
for permission to withdraw the application, with liberty to file a
fresh one on the same cause of action. Permission to withdraw the
application, with liberty as above, is granted. The application is
disposed of, as withdrawn. Notice is discharged.

A
copy of this order may be sent to the learned Registrar General, High
Court of Gujarat, for further necessary action.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top