Gujarat High Court High Court

Hajikhan vs State on 7 September, 2010

Gujarat High Court
Hajikhan vs State on 7 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10333/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10333 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2583 of 2010
 

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

 

HAJIKHAN
ACHARKHAN BALOCH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MF PATHAN for
Applicant(s) : 1, 
MS CM SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
 
ORAL
ORDER

Considering
the averments in the application and the submissions, the Special
Criminal Application is restored to file which came to be dismissed
for default by order dated 02.08.2010.

Criminal
Misc. Application stands disposed of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top