Gujarat High Court High Court

Appearance : vs Mr Lb Dabhi App on 22 August, 2008

Gujarat High Court
Appearance : vs Mr Lb Dabhi App on 22 August, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10950/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10950 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1524 of 2008
 

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

ARIFBHAI
JANUBHAI MANSURI
 

Versus
 

STATE
OF GUAJARAT & ORS
 

=========================================
 
Appearance : 
MR
TEJAS P SATTA for Applicant 
MR LB DABHI APP
for Respondent No. 1 
None for Respondent(s) : 2 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

                      Date
: 22/08/2008 

 

ORAL
ORDER

:(Per : HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned Advocate Mr. Tejas P Satta for the applicant and learned APP
Mr. L.B. Dabhi for the respondent State. Now xerox copy of birth
certificate of Tahirabanu is produced on record by learned Advocate
for the applicant, and in this view of matter, Special Criminal
Application No. 1524 of 2008 is ordered to be restored to the file
which was dismissed for want of further proceeding and
non-compliance of the order dated 01st of
August, 2008, to produce the birth certificate on record. Office is
directed to place Special Criminal Application No. 1524 of 2008 on
Board on 26th of August, 2008.

(J.R.

VORA, J.) (J.C.UPADHYAYA, J.)

pnnair

   

Top