Gujarat High Court Case Information System
Print
CR.MA/11718/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11718 of 2011
In
CRIMINAL
REVISION APPLICATION No. 272 of 2011
=========================================
SHOBHANABEN
BHARATBHAI SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
VM PANCHOLI for
Applicant(s) : 1 - 3.
MR LB DABHI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/08/2011
ORAL
ORDER
1. RULE.
Shri L.B. Dabhi, learned APP
waives service of notice of rule on behalf of respondent no. 1.
2. The
present application has been preferred by the applicants-original
applicants to restore the main Criminal Revision Application No.
272/2011, which came to be dismissed for non-prosecution for
non-removal of the office objections.
3. Shri
Pancholi, learned advocate appearing on behalf of the applicants has
stated at the bar that the office objections shall be removed on or
before 02/09/2011. Hence, the present application is allowed and
Criminal Revision Application No. 272/2011 is hereby ordered to be
restored to file. Time to remove the office objections in Criminal
Revision Application No. 272/2011 is hereby extended up to
02/09/2011. Rule is made absolute accordingly.
(M.R.
SHAH, J.)
siji
Top