Gujarat High Court
Shashikant vs State on 25 February, 2011
Gujarat High Court Case Information System Print SCR.A/2373/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2373 of 2010 ====================================== SHASHIKANT VALJIBHAI PATEL - Applicant Versus STATE OF GUJARAT & 2 - Respondents ====================================== Appearance : M/S S G ASSOCIATES for Applicant(s) : 1, MR SEJPAL, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 25/02/2011 ORAL ORDER
1. In
the facts and circumstances of the case, time to finally decide and
dispose of the Criminal Misc.Application No.685/2008 by learned
Family Court, Rajkot is hereby extended upto 31/03/2011. No further
time shall be granted.
2. With
this, the present petition is disposed of. Registry is directed to
communicate this order to the learned Family Court, Rajkot
immediately but not later than 03/03/2011.
[M.R.SHAH,J]
*dipti
Top