Gujarat High Court
Thakkar vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/617/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 617 of 2011
=========================================================
THAKKAR
SURESHKUMAR SHIVLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/03/2011
ORAL
ORDER
The
respondent no.2 is hereby directed to dispose of the application
dated 30.12.2008 submitted by the present petitioner, as early as
possible, preferably within three months from the date of receipt of
the order.
With
the above direction, this petition stands disposed of. Direct service
is permitted.
(
M.D.Shah, J )
srilatha
Top