Gujarat High Court
Laduben vs Jethalal on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/810/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 810 of 2011
In
CRIMINAL
MISC.APPLICATION No. 809 of 2011
In
CRIMINAL
REVISION APPLICATION No. 490 of 2006
=========================================================
LADUBEN
WD/O BABULAL KHIMJI - Applicant(s)
Versus
JETHALAL
PUJABHAI GADA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BR PARIKH for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
RULE
SERVED for Respondent(s) : 1,
MR BY MANKAD for Respondent(s) :
1,
MR KP RAVAL, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date : 18/04/2011
ORAL ORDER
In
view of the submissions made in this application for seeking
condonation of delay and fact that it has not been controverted in
any manner, the delay condonation application is allowed. Rule is
made absolute. No order as to costs.
(S. R. BRAHMBHATT,
J.)
kks
Top