Gujarat High Court High Court

Natubhai vs State on 18 July, 2011

Gujarat High Court
Natubhai vs State on 18 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10003/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10003 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 378 of 2011
 

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


 

NATUBHAI
HARGOVINDBHAI BAROT & 4 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
PP MAJMUDAR for the Applicants. 
MR LB DABHI, APP for Respondent
No.1. 
MR MAHENDRA K PATEL for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/07/2011 

 

 
ORAL
ORDER

1. Rule.

Mr.L.B.Dabhi, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent No.1 and Mr.Mahendra K. Patel,
learned advocate waives service of notice of Rule on behalf of
respondent No.2.

2. In
the facts and circumstances of the case and with the consent of the
learned advocates appearing on behalf of the respective parties, 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 Special Criminal Application
No.378/2011, which came to be dismissed for non-prosecution by this
Court vide order dated 13/07/2011.

4. Having
heard learned advocates appearing on behalf of the respective parties
and considering the averments in the application in support of the
prayer to restore the main petition and subject to payment of cost,
which is quantified at Rs.750/- to be deposited by the applicants
within a period of one week from today with the Registry of this
Court, the present application is allowed. Special Criminal
Application No.378/2011 is hereby ordered to be restored to file on
deposit of the aforesaid amount. Registry is directed to transmit the
said amount in the account of Gujarat High Court Legal Services
Authority. Rule is made absolute to the aforesaid extent.

[M.R.SHAH,J]

*dipti

   

Top