Gujarat High Court
Vinodrai vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/1779/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1779 of 2011
In
CRIMINAL
MISC.APPLICATION No. 1776 of 2011
=========================================================
VINODRAI
RAMJIBHAI RAIYANI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 - 3, 5,
UNSERVED-EXPIRED (R) for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/04/2011
ORAL
ORDER
Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal misc. application for leave
to appeal is hereby condoned. Rule is made absolute.
(Z.K.SAIYED,J.)
Vahid
Top