Gujarat High Court Case Information System
Print
CR.MA/6694/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6694 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 2101 of 2010
=========================================================
HAMID
HABIB BAVANKA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/06/2011
ORAL
ORDER
RULE.
Mr.R.C. Kodekar, learned Additional Public Prosecutor waibves the
service of notice of rule on behalf of the respondent.
In
the facts and circumstances of the case and with the consent of the
learned advocates appearing on behalf of the respective parties,
present application is taken up for final hearing today.
Present
application has been preferred by the applicant – original
petitioner for restoration
of the main petition being Special Criminal Application No.2101 of
2010 which came to be dismissed for non-prosecution by this Court
vide order dtd.13/12/2010.
Having
heard the learned advocate appearing on behalf of the applicant and
considering the averments made in the application in support of the
prayer to condone the delay and as the application is not seriously
opposed by the learned Additional Public Prosecutor, present
application is allowed and main petition being Special Criminal
Application No.2101 of 2010 is ordered to be restored. Rule is made
absolute accordingly.
[M.R.
SHAH, J.]
rafik
Top