Gujarat High Court Case Information System
Print
CR.MA/13582/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13582 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4856 of 2011
=========================================================
DINESHKUMAR
MANILAL UPADHYAY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
FB BRAHMBHATT for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP for the respondent
– State.
The
applicant has filed this application for restoration of Criminal
Misc. Application No.4856 of 2011 which was dismissed for default for
not removing the office objection.
In
the facts of the case, this application is allowed. Criminal Misc.
Application No.4856 of 2011 is restored to the files at its original
number, on condition that the applicant – petitioner shall
deposit Rs.1,000/- with the High Court Legal Aid Committee. The
applicant shall remove the office objection within a period of 15
days.
Application
is disposed of. Rule is made absolute.
(Z.K.SAIYED,
J.)
sas
Top