Gujarat High Court High Court

Sanjay vs State on 29 July, 2010

Gujarat High Court
Sanjay vs State on 29 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8372/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8372 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5552 of 2010
 

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

 

SANJAY
GOYAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH N VAIDYA for
Applicant(s) : 1 - 3. 
MR MG NANAVATY, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Through
this application, original petitioners seek restoration of Criminal
Misc. Application No.5552/2010 which came to be dismissed for non
removal of office objections.

Criminal
Misc. Application No.5552/2010 is restored to file. All the office
objections shall be removed latest by 6.8.2010.

Application
is disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top