Gujarat High Court
Amrutlal vs Jasubhai on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/3033/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3033 of 2007
In
CRIMINAL
MISC.APPLICATION No. 9053 of 2003
=========================================
AMRUTLAL
BECHARDAS RAVAL - Applicant(s)
Versus
JASUBHAI
BABABHAI SUTHAR & 2 - Respondent(s)
=========================================
Appearance
:
MR
NS SHETH for Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR
HL JANI ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/02/2011
ORAL
ORDER
This
is an application preferred by the applicant – original
complainant with a prayer to restore the main matter being Criminal
Misc. Application NO.9053 of 2003 in its Appeal.
Heard.
Earlier,
this Court vide order dated 10.8.2004, dismissed the matter for want
of prosecution. Considering the facts and circumstances stated by the
applicant in the application, the application is restored in Criminal
Appeal.
(Z.K.SAIYED,J.)
ynvyas
Top