Gujarat High Court High Court

Mohammed vs State on 3 March, 2011

Gujarat High Court
Mohammed vs State on 3 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13452/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13452 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 282 of 2010
 

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


 

MOHAMMED
SALIM KALUBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
SALIM M SAIYED for
Applicant(s) : 1, 
MR JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
 
ORAL
ORDER

Considering
the averments made in the application, Criminal Revision Application
No.282/2010 is restored to file after condoning the delay in filing
the restoration application.

(Akil
Kureshi, J.)

Caroline

   

Top