Gujarat High Court
Shashikant vs State on 25 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2373/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2373 of 2010
======================================
SHASHIKANT
VALJIBHAI PATEL - Applicant
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance :
M/S
S G ASSOCIATES for Applicant(s) : 1,
MR SEJPAL, APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/02/2011
ORAL
ORDER
1. In
the facts and circumstances of the case, time to finally decide and
dispose of the Criminal Misc.Application No.685/2008 by learned
Family Court, Rajkot is hereby extended upto 31/03/2011. No further
time shall be granted.
2. With
this, the present petition is disposed of. Registry is directed to
communicate this order to the learned Family Court, Rajkot
immediately but not later than 03/03/2011.
[M.R.SHAH,J]
*dipti
Top