Gujarat High Court Case Information System
Print
CR.MA/1312320/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13123 of 2007
In
SPECIAL
CRIMINAL APPLICATION No. 1903 of 2005
=========================================================
DIPTI
ENGINEERING WORKS & 2 - Applicant(s)
Versus
VASANTBHAI
HASMUKHLAL SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1 - 3.
None for Respondent(s) : 1,
MR MR
MENGDEY, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
Rule.
Shri M.R.Mengdey, learned Additional Public Prosecutor, waives
service of notice of rule on behalf of respondent No.2-State.
Present
application is filed by the applicants (Original-petitioners) to
restore the main Special Criminal Application, which came to be
dismissed for non-prosecution for non-removal of office objections.
Considering the averments made in the application Present application
is allowed. Special Criminal Application No.1903 of 2005 is restored
to file and is heard today for admission hearing by dispensing with
the office objections. Rule is made absolute accordingly.
(M.R.Shah,
J.)
sudhir
Top