Gujarat High Court
Rameshchandra vs State on 14 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/3017/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3017 of 2008
In
CRIMINAL
REVISION APPLICATION No. 550 of 2006
=========================================================
RAMESHCHANDRA
AMBALAL PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
HASIT H JOSHI for
Applicant(s) : 1,
MR.KC SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 - 6.
MR
MAHENDRA K PATEL for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/07/2008
ORAL
ORDER
Rule.
Learned advocate Mr.Mahendra K. Patel waives service of rule for
Opponents No.2 to 6 and learned advocate Mr.K.P.Raval waives for
opponent No.1.
With
the consent of learned advocates for the parties, this application is
taken up for final hearing today.
Learned
advocate Mr.Mahendra K. Patel states that he has no objection if the
delay is condoned.
In
view of above, as other side has no objection, the delay of 292 days
caused in filing the application is condoned. Rule is made absolute.
The application is disposed of accordingly.
(Bankim
N. Mehta, J.)
sudhir
Top