Gujarat High Court High Court

Kameshwarsinh vs State on 25 January, 2010

Gujarat High Court
Kameshwarsinh vs State on 25 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/37920/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 379 of 2010
 

In


 

CRIMINAL
APPEAL No. 2500 of 2009
 

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

 

KAMESHWARSINH
BAIJNATHSINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR DEVANG VYAS APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

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

The
present application is filed seeking condonation of delay of 204
days.

Heard
learned advocate Ms. Banna Dutta for the applicant.

Rule.

Learned APP Mr. Devang Vyas waives service of rule on behalf of the
opponent State of Gujarat.

For
the contents set out in the application and the submissions made by
the learned advocates for the parties, the delay is condoned. The
application is allowed. Rule is made absolute.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top