Gujarat High Court High Court

Bansidhar vs State on 15 September, 2008

Gujarat High Court
Bansidhar vs State on 15 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11639/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11639 of 2007
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 292 of 2007
 

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

 

BANSIDHAR
CHANDULAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VASANT S SHAH for
Applicant(s) : 1, 
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.R.C.Kodekar, learned APP waives service of notice of Rule on
behalf of respondent No.1.

As
the present application is for restoration of Special Criminal
Application No.292 of 2007, which was dismissed for non-prosecution
for non-removal of office objection, hence notice upon the
respondents is not required to be served.

By
way of this application, the applicant-org. petitioner has prayed for
an appropriate order to restore Special Criminal Application No.292
of 2007 which was dismissed for non-prosecution for non-removal of
office objection.

Considering
the averments made in the application and on assurance that the
office objection will be removed within a period of two weeks from
today, present application is allowed. Special Criminal Application
No.292 of 2007 is restored to file. Time to removal of office
objection in Special Criminal Application No.292 of 2007 is extended
upto 25/09/2008. No further time shall be granted. Rule made
absolute accordingly.

On
removal of office objection, the Registry is directed to list
Special Criminal Application No.292 of 2007 for admission hearing on
29/09/2008.

(M.R.SHAH,
J.)

sompura

   

Top