Gujarat High Court High Court

Rajendra vs Parsottambhai on 31 March, 2010

Gujarat High Court
Rajendra vs Parsottambhai on 31 March, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2182/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2182 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 899 of 2009
 

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

 

RAJENDRA
PRAHLADBHAI THAKKAR - Applicant(s)
 

Versus
 

PARSOTTAMBHAI
JADAVBHAI VASANI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRAN C MEHTA for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR DEVANG
VYAS, APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/03/2010 

 

 
 
ORAL
ORDER

Delay
is condoned. The applicant seeks restoration of Special Criminal
Application No. 899/2009. Special Criminal Application No. 899/2009
is restored to file. Application is disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top