Gujarat High Court
Shakar vs State on 24 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/1570/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1570 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11130 of 2007
=========================================================
SHAKAR
ELECTICS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK N PARMAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/06/2010
ORAL
ORDER
The
learned advocate for the applicants states that he has been
mentioning this application and the main matter before the concerned
Court, but he is not able to get an order because of the heavy board
of the Court concerned. He requests that this application be directed
to be placed before the concerned Court so as to enable him to obtain
an order. The Registry is directed to place the Criminal Misc.
Application before the concerned Court after obtaining necessary
orders from the Hon’ble the Chief Justice.
(RAVI
R. TRIPATHI, J.)
karim
Top