Gujarat High Court High Court

Tarachand vs State on 19 July, 2011

Gujarat High Court
Tarachand vs State on 19 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6523/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6523 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 6606 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 6642 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 6898 of 2011
 

In
SPECIAL CRIMINAL APPLICATION No. 1384 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 6931 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 6932 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 7115 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 7194 of 2011
 

In
SPECIAL CRIMINAL APPLICATION No. 1619 of 2009
 

With


 

CRIMINAL
REVISION APPLICATION No. 246 of 2011
 

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

TARACHAND
JAIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR AR GUPTA
for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 19/07/2011 

 

ORAL
ORDER

Office
objections shall be removed on or before 2nd
August 2011, failing which
Registry is directed to notify Applications for appropriate order of
dismissing the applications for non-prosecution on 4th
August 2011.

(M.R.

Shah, J.)

*menon

   

Top