Gujarat High Court
Rajendraprasad vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1221/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1221 of 2011
======================================
RAJENDRAPRASAD
NATWARLAL RAMAJOOJ - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
SATYEN B RAWAL for the Applicant.
PUBLIC PROSECUTOR for Respondent
No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/07/2011
ORAL
ORDER
Time
to remove office objections is granted upto 2nd
August,2011, failing which, Registry is directed to notify the
matter for appropriate order of dismissing the same for
non-prosecution on 4th August,2011.
[M.R.SHAH,J]
*dipti
Top