Gujarat High Court
State vs Maheshsinh on 10 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/568720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5687 of 2008
In
CRIMINAL
MISC.APPLICATION No. 5686 of 2008
In
CRIMINAL APPEAL No.
1471 of 2008
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHESHSINH
DHIRAJSINH RAJPUT & 1 - Respondent(s)
=================================================
Appearance :
Ms.M.S.
PANCHAL, ADDL PUBLIC PROSECUTOR for Applicant(s) : 1,
None for
Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/09/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned APP Ms.Panchal for the applicant. The application is filed
seeking condonation of delay of 62 days.
2, Rule
returnable on 6th October 2008.
(RAVI R. TRIPATHI, J.)
(K.M. THAKER, J.)
karim
Top