Gujarat High Court High Court

Rameshbhai vs State on 12 January, 2010

Gujarat High Court
Rameshbhai vs State on 12 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11317/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11317 of 2009
 

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

 

RAMESHBHAI
CHANABHAI JESADIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV C THAKKAR for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

Though
time was granted twice i.e. on 7th December, 2009 and
22nd December, 2009, to remove office objections, the
same are not removed till today. Hence, the application is dismissed
for default.

[H.B.

ANTANI, J.]

pirzada/-

   

Top