Gujarat High Court
Thakor vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/521/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 521 of 2008
In
CRIMINAL
APPEAL No. 5 of 2008
=========================================================
THAKOR
DASRATHJI BABAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG M PAWAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Office
objections to be removed on or before 8th April, 2008,
failing which the application / appeal shall be dismissed for
non-prosecution automatically without referring the mater to the
Court.
[J.R.Vora,J.]
[M.R.Shah,J.]
satish
Top