Gujarat High Court High Court

Anilbhai vs State on 1 March, 2011

Gujarat High Court
Anilbhai vs State on 1 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2522/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2522 of 2011
 

In
SPECIAL CRIMINAL APPLICATION No. 2168 of 2010
 

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

 

ANILBHAI
CHHAGANBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SV
RAJU ASSOCIATES for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances of the case, this application is allowed.
The delay caused in filing the restoration application is condoned.
Special Criminal Application No.2168 of 2010 is restored to file at
its original number.

(
M.D.Shah, J )

srilatha

   

Top