Gujarat High Court High Court

Perumal vs State on 4 May, 2011

Gujarat High Court
Perumal vs State on 4 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1502/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1502 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2497 of 2010
 

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

 

PERUMAL
@ SHIVA SUPAIYA MUDALIYAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BA SHIGROHA for
Applicant(s) : 1, 
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/05/2011 

 

 
 
ORAL
ORDER

RULE.

Mr.R.C. Kodekar, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondents.

At
the request of the learned advocate appearing on behalf of the
respective parties and in the facts and circumstances of the case,
present application is taken up for final hearing today.

Present
application has been preferred by the applicant – original
petitioner to restore the main petition being Special Criminal
Application No.2497 of 2010, which came to be dismissed for
non-prosecution.

Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and
subject to payment of cost, which is quantified at Rs.1500=00 to be
deposited by the applicant herein with the Registry of this Court
within a period of two weeks from today, present application is
allowed and Special Criminal Application No.2497 of 2010 is hereby
restored to file. On deposit of the aforesaid amount of cost, the
Registry is directed to transmit the same to the Gujarat High Court
Legal Services Committee. Rule is made absolute accordingly.

[M.R.

SHAH, J.]

rafik

   

Top