Gujarat High Court High Court

Thakkar vs State on 6 April, 2011

Gujarat High Court
Thakkar vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/617/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 617 of 2011
 

 
 
=========================================================

 

THAKKAR
SURESHKUMAR SHIVLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
 
ORAL
ORDER

The
respondent no.2 is hereby directed to dispose of the application
dated 30.12.2008 submitted by the present petitioner, as early as
possible, preferably within three months from the date of receipt of
the order.

With
the above direction, this petition stands disposed of. Direct service
is permitted.

(
M.D.Shah, J )

srilatha

   

Top