Gujarat High Court
Rameshbhai vs State on 12 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/11317/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11317 of 2009
=========================================================
RAMESHBHAI
CHANABHAI JESADIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/01/2010
ORAL
ORDER
Though
time was granted twice i.e. on 7th December, 2009 and
22nd December, 2009, to remove office objections, the
same are not removed till today. Hence, the application is dismissed
for default.
[H.B.
ANTANI, J.]
pirzada/-
Top