Gujarat High Court High Court

Dilipbhai vs State on 13 January, 2010

Gujarat High Court
Dilipbhai vs State on 13 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/190/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 190 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 7090 of 2009
 

In
CRIMINAL REVISION APPLICATION No. 788 of 2008
 

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

 

DILIPBHAI
ISHWARBHAI CHUDAWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANAN A SHAH for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
MR
DHARMESH V SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

Applicant
seeks restoration of Criminal Miscellaneous Application No.7090 of
2009.

Request
is granted. Criminal Miscellaneous Application No.7090 of 2009 is
restored to file.

This
application is disposed of.

(Akil
Kureshi, J.)

menon

   

Top