Gujarat High Court Case Information System
Print
CR.MA/4378/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4378 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11315 of 2009
=====================================================
RAMESHBHAI
CHANABHAI JESADIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance
:
MR
NIRAV C THAKKAR for Applicant(s) : 1,
MR DC SEJPAL ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/05/2010
ORAL
ORDER
Rule.
Mr. Sejpal, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, the
application is taken up for hearing today.
Considering
the submissions that the office objections were already removed
during the time, which was granted by this Court and averments made
in application, I am of the view that the order dated 12.1.2010
passed in Criminal Misc. Application No.11315 of 2009 is required to
be recalled and matter is required to be restored to file. Hence, the
application is allowed. Rule is made absolute.
Main
matter is to be listed in usual course.
(H.B.ANTANI,
J.)
ynvyas
Top