Gujarat High Court
Hirabhai vs State on 15 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10680/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10680 of 2010
In
CRIMINAL
APPEAL No. 492 of 2010
=========================================
HIRABHAI
VELABHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR ASHISH M
DAGLI for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/09/2010
ORAL
ORDER
Leave
to amend. Necessary amendment be carried out forthwith.
Heard.
In view of facts and circumstances of the case, present application
is allowed in terms of Paragraph 2(A).
Delay
of 54 days caused in preferring restoration application is hereby
condoned and Criminal Appeal is restored to its original file.
Applicant
is directed to remove office objection within a period of five days,
failing which Criminal Appeal stands dismissed for non-removal of
office objection.
(Z.
K. Saiyed, J)
Anup
Top