Gujarat High Court High Court

Dipsinh vs Sureshchandra on 15 September, 2010

Gujarat High Court
Dipsinh vs Sureshchandra on 15 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10403/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10403 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 10402 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 744 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 10402 of 2010
 

In


 

SPECIAL CRIMINAL
APPLICATION No. 744 of
2010 
=========================================================

 

DIPSINH
TELSINH RAJPUT - Applicant(s)
 

Versus
 

SURESHCHANDRA
YAMUNAPRASAD VERMA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR KARTIK PANDYA,
ASST. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 15/09/2010 

 

COMMON
ORAL ORDER

1. This
application is filed seeking condonation of delay of 41
days, occurred in filing Criminal
Miscellaneous Application No. 10402 of 2010,
which in turn was filed
seeking
restoration of Special
Criminal Application No. 744 of 2010,
which came to be dismissed on 22.06.2010,
for NON-REMOVAL
of OFFICE
OBJECTIONS.

2. In view of the
submissions and the averments made, DELAY is CONDONED.
The RESTORATION application is also GRANTED.

3. The time to remove
OFFICE OBJECTIONS is extended up to 24TH
SEPTEMBER, 2010.

4. Both the
applications stand disposed of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top