Gujarat High Court High Court

Dashrathbhai vs State on 9 April, 2010

Gujarat High Court
Dashrathbhai vs State on 9 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1647/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1647 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 9904 of 2009
 

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


 

DASHRATHBHAI
K PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SR DIVETIA for
Applicant(s) : 1 - 3. 
Mr Shivang Shukla, Addl.PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/04/2010 

 

 
ORAL
ORDER

Heard
the learned Advocate for the applicants.

Considering
the averments made in paragraphs 3 and 4, this application is
allowed. Criminal Misc. Application No.9904 of 2009 is restored to
its original number. The applicants are permitted to remove the
office objections within 10 days from today.

[ANANT S DAVE J.]

msp

   

Top