Gujarat High Court High Court

Dahyabhai vs State on 4 February, 2011

Gujarat High Court
Dahyabhai vs State on 4 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14819/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14819 of 2006
 

In


 

CRIMINAL
MISC.APPLICATION No. 13534 of 2006
 

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

 

DAHYABHAI
BHAILALBHAI PATANWADAI(THAKORE) & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANOJ S JOSHI for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/01/2007 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, this application
is allowed in terms of para 5(A). The order dated 22.12.06 passed in
the main matter being Criminal Misc. Application No. 13534 of 2006
is recalled and the matter is restored to file. This application
stands disposed of accordingly.

Main
matter to be listed on 10.01.07.

(K.S.

JHAVERI, J.)

Divya//

   

Top