Gujarat High Court High Court

State vs Nathabhai on 15 March, 2011

Gujarat High Court
State vs Nathabhai on 15 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10569/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10569 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 10568 of 2010
 

In
CRIMINAL APPEAL No. 1555 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NATHABHAI
NATHUBHAI VAHANI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, APP for Applicant(s) : 1, 
MR PB KHANDHERIA for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking condonation of delay of 19 days
caused in filing the Criminal Appeal.

Rule
was issued on 8.2.2011 returnable on 22.2.2011. On service of rule,
learned advocate Mr.P.B.Khandheria appears for respondent Nos.1 to 3.

Heard
learned APP Mr.Raval and learned advocate Mr.Khandheria for the
respondents.

For
the contents of the application and the submissions made by learned
APP Mr.Raval, the same is allowed. Delay is condoned. Rule is made
absolute.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top