Gujarat High Court Case Information System
Print
CR.MA/586/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 586 of 2011
In
CRIMINAL
REVISION APPLICATION No. 227 of 2010
======================================
IRAKHA
@ BANTULAL BARAKHA PAWAR & 2 - Applicants
Versus
STATE
OF GUJARAT - Respondent
======================================
Appearance :
MR
AM PAREKH for the Applicants.
MR KODEKAR, APP for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/04/2011
ORAL
ORDER
1. Rule.
Mr.Kodekar, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent-State.
2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.
3. The
present application has been preferred by the applicants herein –
original petitioners to restore main Criminal Revision Application
No.227 of 2010, which came to be dismissed for non-prosecution by
this Court vide order dated 22/12/2010.
4. Having
heard the learned advocates appearing on behalf of the respective
parties and so as to enable the applicants to submit their case on
merits in the main Criminal Revision Application, the present
application is allowed. Criminal Revision Application No.227 of 2010
is hereby restored to file. Registry is directed to notify the same
for hearing before the Court taking up such matters.
[M.R.SHAH,J]
*dipti
Top