Gujarat High Court Case Information System
Print
CR.MA/11639/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11639 of 2007
In
SPECIAL
CRIMINAL APPLICATION No. 292 of 2007
=========================================================
BANSIDHAR
CHANDULAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VASANT S SHAH for
Applicant(s) : 1,
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/09/2008
ORAL
ORDER
Rule.
Mr.R.C.Kodekar, learned APP waives service of notice of Rule on
behalf of respondent No.1.
As
the present application is for restoration of Special Criminal
Application No.292 of 2007, which was dismissed for non-prosecution
for non-removal of office objection, hence notice upon the
respondents is not required to be served.
By
way of this application, the applicant-org. petitioner has prayed for
an appropriate order to restore Special Criminal Application No.292
of 2007 which was dismissed for non-prosecution for non-removal of
office objection.
Considering
the averments made in the application and on assurance that the
office objection will be removed within a period of two weeks from
today, present application is allowed. Special Criminal Application
No.292 of 2007 is restored to file. Time to removal of office
objection in Special Criminal Application No.292 of 2007 is extended
upto 25/09/2008. No further time shall be granted. Rule made
absolute accordingly.
On
removal of office objection, the Registry is directed to list
Special Criminal Application No.292 of 2007 for admission hearing on
29/09/2008.
(M.R.SHAH,
J.)
sompura
Top