Gujarat High Court High Court

Salim vs State on 11 March, 2010

Gujarat High Court
Salim vs State on 11 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6775/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6775 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 5954 of 2008
 

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


 

SALIM
MUJIBHUSSAIN SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HASHIM QURESHI for
Applicant(s) : 1, 
Mr Shivang Shukla, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

Heard
the learned Advocate for the aapplicant.

Considering
the averments made in paras 3, 4 and 5 of the application, this
application for restoration of Criminal Misc.Application No.5954 of
2008 is allowed and the impugned order rejecting the application is
recalled and the Criminal Misc.Application No.5954 of 2008 is ordered
to be restored to its original file.

[ANANT
S. DAVE, J.]

msp

   

Top