Gujarat High Court
Vallabhbhai vs State on 15 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14677/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14677 of 2009
In
CRIMINAL
REVISION APPLICATION No. 450 of 2009
=========================================================
VALLABHBHAI
GANDABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
MR
KK RAVAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/01/2010
ORAL
ORDER
Heard
learned advocate, Mr.N.R.Kodekar for the applicant.
Rule.
Mr.L.R.Pujari, learned Additional Public Prosecutor, and learned
advocate, Mr.K.K.Raval waive service of rule on behalf of the
respondent Nos.1 and 2 respectively.
Taking into consideration the averments made in paragraphs 2 and 3 of this application, since sufficient cause is shown, this application is allowed. The Cri.Revision Appln.No.450 of 2009 is restored to original file. Rule is made absolute.
Office is directed to list the Cri.Revision Appln.No.450 of 2009 on 22-1-2010.
(M.D.SHAH,J.)
radhan
Top