Gujarat High Court High Court

Nitin vs State on 5 July, 2011

Gujarat High Court
Nitin vs State on 5 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6748/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6748 of 2011
 

In


 

CRIMINAL
APPEAL No. 607 of 2011
 

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

 

NITIN
@ MUNNO RAMDAS MALVI JAISWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RG CHHARA for
Applicant(s) : 1, 
MR HL JANI ld. APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Rule.

Mr HL Jani learned APP waives service of rule on behalf of the State.

In
view of the averments made in the application, sufficient cause is
shown to condone the delay. Hence, the delay of 312 days caused in
filing the above appeal is condoned. Rule made absolute.

[Z.K.SAIYED,
J.]

mandora/

   

Top