Gujarat High Court High Court

Dilipbhai vs The on 15 July, 2008

Gujarat High Court
Dilipbhai vs The on 15 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6291/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6291 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 689 of 2006
 

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

 

DILIPBHAI
MANILAL PATEL - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for
Applicant(s) : 1, 
MR  KC SHAH  APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				Date
: 15/07/2008 

 

 
ORAL
ORDER

:

1. Rule.

Learned A.P.P Mr. K.C. Shah waives service of notice of Rule on
behalf of opponent ? State.

2. With
the consent of learned advocates for the parties, this application is
taken up for final hearing today.

3. The
applicant has filed this application to recall order 7-5-2007 by this
Court (Coram : K.M. Mehta, J.) and to restore Criminal Revision
Application No. 689 of 2006 which was dismissed for default.

4. The
applicant filed Criminal Revision Application No. 689 of 2006 and
challenged the order passed by the trial court and the lower
appellate court. There were office objections. Therefore, this
Court (Coram : K.M. Mehta, J.) on 7-5-2008 passed the following order
:

?SOffice
objections to be removed on or before 11.06.2007 failing which the
matter shall stand dismissed for default.??

5. Despite
the aforesaid order, the applicant did not remove the office
objections. Therefore, criminal revision application was dismissed
for default. Therefore, this application is filed for restoration of
criminal revision application.

6. I
have heard learned advocate Mr. R.K. Mishra for the applicant and
learned A.P.P. Mr. K.C. Shah for State.

7. It
is stated by learned advocate Mr. Mishra that the office objections
have been removed.

8. Having
regard to the oral submissions and the averments made in the
application, this application is required to be allowed.

9. In
the result, this application is allowed

and
order 7-5-2008 by this Court (Coram : K.M. Mehta, J.) is recalled
and Criminal Revision Application No. 689 of 2006 is restored to
its original file. Rule is made absolute.

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top