Gujarat High Court Case Information System
Print
CR.RA/451/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 451 of 2006
=========================================================
ASHOK
KASHIPRASAD TIWARI - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
APPEARANCE
WITHDRAWN for
Applicant(s) : 1,
MR.H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/02/2007
ORAL
ORDER
On
6th December 2007, the office was directed to send the
notice to the applicant intimating that the matter was kept on
26.12.2006.
Letter
from the office of the learned Chief Metropolitan Magistrate,
Ahmedabad dated 28.12.2006 addressed to the Registrar, High Court of
Gujarat, Ahmedabad reveals that the Registry of this Court has issued
notice on 22.12.2006, which was received by the office of the Chief
Metropolitan Magistrate on 27.12.2006. Whereas the date of hearing
was fixed on 26.12.2006. Office to submit its explanation as to why
the Registry issued notice only on 22.12.2006.
2. Office
is directed to issue fresh notice to the applicant
intimating that hearing of the matter is kept on 05.03.2007. The
applicant shall make arrangement for presenting his case. The matter
to be listed on 05.03.2007.
(RAVI
R. TRIPATHI, J.)
karim
Top