Gujarat High Court
Mulabhai vs State on 18 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3590/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3590 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11366 of
2010
=========================================================
MULABHAI
RAICHANDBHAI NAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR LB DABHI, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2,
MR RJ GOSWAMI
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/03/2011
ORAL
ORDER
Considering
the submissions and the averments made in this application, the delay
of six days occurred in filing restoration application is CONDONED
and CRIMINAL
MISC. APPLICATION No. 11366 of 2010 is
RESTORED to
file along with the AD-INTERIM RELIEF,
granted earlier.
This
application stands DISPOSED OF, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top