Gujarat High Court High Court

Rajendrakumar vs State on 14 May, 2010

Gujarat High Court
Rajendrakumar vs State on 14 May, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4093/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4093 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5024 of 2008
 

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

 

RAJENDRAKUMAR
SHANTILAL PUNJABI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP SHAH for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s): 1, 
MR MAULIK
NANAVATI, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties. Considering the grounds mentioned in
the application, the delay is condoned and the application is
granted. The Registry is directed to restore Criminal Misc.
Application No. 5024 of 2008 to file, subject to removal of office
objection within four weeks.

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top