Gujarat High Court Case Information System
Print
CR.MA/10403/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10403 of 2010
In
CRIMINAL
MISC.APPLICATION No. 10402 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 744 of 2010
With
CRIMINAL
MISC.APPLICATION No. 10402 of 2010
In
SPECIAL CRIMINAL
APPLICATION No. 744 of
2010
=========================================================
DIPSINH
TELSINH RAJPUT - Applicant(s)
Versus
SURESHCHANDRA
YAMUNAPRASAD VERMA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH H SHAH for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR KARTIK PANDYA,
ASST. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/09/2010
COMMON
ORAL ORDER
1. This
application is filed seeking condonation of delay of 41
days, occurred in filing Criminal
Miscellaneous Application No. 10402 of 2010,
which in turn was filed
seeking
restoration of Special
Criminal Application No. 744 of 2010,
which came to be dismissed on 22.06.2010,
for NON-REMOVAL
of OFFICE
OBJECTIONS.
2. In view of the
submissions and the averments made, DELAY is CONDONED.
The RESTORATION application is also GRANTED.
3. The time to remove
OFFICE OBJECTIONS is extended up to 24TH
SEPTEMBER, 2010.
4. Both the
applications stand disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top