Gujarat High Court Case Information System
Print
CR.MA/2529/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2529 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 2175 of 2010
=========================================
ANILBHAI
CHHAGANBHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
S
V RAJU ASSOCIATES for
Applicant(s) : 1,
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/02/2011
ORAL
ORDER
Present
application is filed to condone delay in filing present application
and to restore Special Criminal Application No.2175 of 2010 which
came to be dismissed vide order dated 15.12.2010 for non prosecution
for not removing office objections.
Heard
learned Advocate for the applicant. Considering the averments made in
the application, present application is allowed. Delay caused in
preferring application is condoned and Special Criminal Application
No.2175 of 2010 is restored to its original file. Office objections
to be removed within a period of 1(one) week from today. If office
objections are not removed within 1(one) week, restoration
application for the same will not be entertained.
[M.D.Shah,
J. ]
satish
Top