Gujarat High Court
Abhram vs State on 3 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1167/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1167 of 2010
In
CRIMINAL
REVISION APPLICATION No. 70 of 2010
======================================
ABHRAM
JIVAN SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MR
BY MANKAD for Applicant
Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2010
ORAL
ORDER
Heard
learned advocate for the parties.
Considering
the averments made in paragraphs 2, 3 and 4 of the application, in my
view, sufficient cause is made out to condone delay of 38 days in
filing Criminal Revision Application. Delay is condoned. This
application is allowed.
Office
is directed to list Criminal Revision Application on Board on
9.3.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top