Gujarat High Court
Tarachand vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6523/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6523 of 2011
With
CRIMINAL
MISC.APPLICATION No. 6606 of 2011
With
CRIMINAL
MISC.APPLICATION No. 6642 of 2011
With
CRIMINAL
MISC.APPLICATION No. 6898 of 2011
In
SPECIAL CRIMINAL APPLICATION No. 1384 of 2009
With
CRIMINAL
MISC.APPLICATION No. 6931 of 2011
With
CRIMINAL
MISC.APPLICATION No. 6932 of 2011
With
CRIMINAL
MISC.APPLICATION No. 7115 of 2011
With
CRIMINAL
MISC.APPLICATION No. 7194 of 2011
In
SPECIAL CRIMINAL APPLICATION No. 1619 of 2009
With
CRIMINAL
REVISION APPLICATION No. 246 of 2011
=========================================
TARACHAND
JAIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR AR GUPTA
for Applicant(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/07/2011
ORAL
ORDER
Office
objections shall be removed on or before 2nd
August 2011, failing which
Registry is directed to notify Applications for appropriate order of
dismissing the applications for non-prosecution on 4th
August 2011.
(M.R.
Shah, J.)
*menon
Top