Gujarat High Court
Niranjanlal vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12199/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12199 of 2010
In
CRIMINAL
REVISION APPLICATION No. 192 of 2009
=========================================================
NIRANJANLAL
P KHANDELWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/10/2010
ORAL
ORDER
Considering
the averments and the submissions made, main matter i.e. Criminal
Revision Application No.192 of 2009 is restored to file which was
dismissed for fault on 11.08.2010.
Criminal
Misc. Application stands disposed of.
(
AKIL KURESHI, J. )
kailash
Top