Gujarat High Court High Court

Anilbhai vs State on 28 February, 2011

Gujarat High Court
Anilbhai vs State on 28 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2529/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2529 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2175 of 2010
 

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

ANILBHAI
CHHAGANBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
S
V RAJU ASSOCIATES for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/02/2011 

 

ORAL
ORDER

Present
application is filed to condone delay in filing present application
and to restore Special Criminal Application No.2175 of 2010 which
came to be dismissed vide order dated 15.12.2010 for non prosecution
for not removing office objections.

Heard
learned Advocate for the applicant. Considering the averments made in
the application, present application is allowed. Delay caused in
preferring application is condoned and Special Criminal Application
No.2175 of 2010 is restored to its original file. Office objections
to be removed within a period of 1(one) week from today. If office
objections are not removed within 1(one) week, restoration
application for the same will not be entertained.

[M.D.Shah,
J. ]

satish

   

Top