Gujarat High Court
Ramchandra vs State on 20 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/12866/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12866 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12865 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2335 of 2010
WITH
CRIMINAL MISC.APPLICATION No. 12865 of
2010
=========================================================
RAMCHANDRA
BUDHANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VD PARGHI for
Applicant(s) : 1,
MR J K SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2011
COMMON
ORAL ORDER
On
condition that all office objections shall removed latest by
28/01/2011, Misc. Criminal Application No.2335 of 2010 is restored
after condoning the delay caused in filing restoration application.
Restoration
and Delay Condonation Applications are disposed of accordingly.
(Akil
Kureshi, J.)
sompura
Top