Gujarat High Court
Suleman vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9414/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9414 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 1054 of 2010
With
CRIMINAL
MISC.APPLICATION No. 9415 of 2010
With
CRIMINAL
MISC.APPLICATION No. 9522 of 2010
In
SPECIAL CRIMINAL APPLICATION No. 1139 of 2010
To
CRIMINAL
MISC.APPLICATION No. 9523 of 2010
In
SPECIAL CRIMINAL APPLICATION No. 1141 of 2010
With
CRIMINAL
MISC.APPLICATION No. 9560 of 2010
In
CRIMINAL REVISION APPLICATION No. 341 of 2003
With
CRIMINAL
MISC.APPLICATION No. 9666 of 2010
With
CRIMINAL
MISC.APPLICATION No. 9785 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1554 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1562 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1564 of 2010
To
SPECIAL
CRIMINAL APPLICATION No. 1565 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1581 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1587 of 2010
To
SPECIAL
CRIMINAL APPLICATION No. 1588 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1591 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1600 of 2010
To
SPECIAL
CRIMINAL APPLICATION No. 1601 of 2010
=========================================================
SULEMAN
HAJI YUSUF RANGER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKKAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/09/2010
COMMON
ORAL ORDER
Office
objections be removed on or before 17th September, 2010,
failing which, the matter/s shall stand dismissed for want of
prosecution without reference to the Court.
Office
to place a copy of this order in each matter.
(
AKIL KURESHI, J. )
kailash
Top