Gujarat High Court
Damodarbhai vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/12366/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12366 of 2010
=========================================================
DAMODARBHAI
BHIMJIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AD SHAH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 06/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Time
is given till 13th December 2010 to remove the office
objections except objection No.7.
Objection
No.7 seems to be ill-conceived for the reason that this is an appeal
preferred under proviso to Section 372 of Cr PC and not Section 378
of Cr PC. Therefore, that objection does not survive.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top