Gujarat High Court Case Information System
Print
CR.MA/1026020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10260 of 2008
In
CRIMINAL
REVISION APPLICATION No. 437 of
2008
=========================================================
HARDASBHAI
VIHAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.MRUDUL
M BAROT for
Applicant(s) : 1,
MR LR PUJARI ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/09/2008
ORAL
ORDER
RULE.
Mr. Pujari, learned APP waives the service of rule on behalf of
respondent-State.
In
view of the averments made in Paragraph Nos.2 to 4, this application
is allowed. The delay of 56 days occurred in filing revision
application is ordered to be condoned. Rule is made absolute.
Office
is directed to call for R & P of Criminal Case No.194 of
2004 from the Court of the learned Judicial Magistrate First Class,
Vav as well as R & P of Sessions Case No.12 of 2007 from
the Court of the learned Additional Sessions Judge, Deesa so as to
reach this Court on or before 29th September, 2008.
S.O. to 30th September, 2008.
(M.D.
Shah,J.)
Umesh/
Top