Gujarat High Court
Amitkumar vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/14384/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14384 of 2009
In
CRIMINAL
MISC.APPLICATION No. 926 of 2009
In
SPECIAL
CRIMINAL APPLICATION No. 684 of 2008
=========================================================
AMITKUMAR
BHIKHALAL JETHVA - Applicant
Versus
STATE
OF GUJARAT & 6 - Respondents
=========================================================
Appearance :
MR
VIJAY H NANGESH for
Applicant : 1,
MS CM SHAH ADDL PUBLIC PROSECUTOR for Respondent:
1,
None for Respondents : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 25/06/2010
ORAL
ORDER
The
present application is filed for restoration of the main matter which
was dismissed on account of non-removal of office objection. Learned
advocate appearing for the applicant assured this court that if the
Court recall the order and restore the main matter on file, all the
office objections will be removed within 10 days from today. On this
assurance, the order is recalled and the main matter is ordered to be
restored on file. Application is disposed of accordingly.
(S.R.BRAHMBHATT,
J.)
pallav
Top