Gujarat High Court High Court

Pankajbhai vs State on 9 July, 2010

Gujarat High Court
Pankajbhai vs State on 9 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/490/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 490 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 664 of 2009
 

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

 

PANKAJBHAI
BHUDATBHAI SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DJ BHATT for
Applicant(s) : 1, 
MR KV PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/07/2010 

 

ORAL
ORDER

Heard
learned counsel for the applicant, Mr.D.J.Bhatt. As office objections
were not removed, the revision application was dismissed. Taking into
consideration the averments made in this application, this
application is allowed. Cri.Rev.Apln.No.664 of 2009 is restored to
file. Office objections shall be removed on or before 16-7-2010.

(M.D.SHAH,J.)

radhan

   

Top