Gujarat High Court High Court

Tejas vs State on 30 April, 2010

Gujarat High Court
Tejas vs State on 30 April, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2338/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2338 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2052 of 2009
 

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

 

TEJAS
MADHUSUDAN KOTHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Applicant
seeks restoration of Special Criminal Application No.2052/2009 which
came to be dismissed for default on 29.1.2010. Restoration is
granted. Special Criminal Application No.2052/2009 is restored to
file. Application is disposed of.

(Akil
Kureshi,J.)

(raghu)

   

Top