Gujarat High Court
Salim vs State on 11 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/6775/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6775 of 2009
In
CRIMINAL
MISC.APPLICATION No. 5954 of 2008
=========================================================
SALIM
MUJIBHUSSAIN SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
HASHIM QURESHI for
Applicant(s) : 1,
Mr Shivang Shukla, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/03/2010
ORAL
ORDER
Heard
the learned Advocate for the aapplicant.
Considering
the averments made in paras 3, 4 and 5 of the application, this
application for restoration of Criminal Misc.Application No.5954 of
2008 is allowed and the impugned order rejecting the application is
recalled and the Criminal Misc.Application No.5954 of 2008 is ordered
to be restored to its original file.
[ANANT
S. DAVE, J.]
msp
Top