Gujarat High Court
State vs Umeshbhai on 14 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/4162/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4162 of 2010
In
CRIMINAL
MISC.APPLICATION No. 4161 of 2010
In
CRIMINAL APPEAL No. 671 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
UMESHBHAI
AMULAKHBHAI JANI - Respondent(s)
=========================================================
Appearance
:
MR
HL JANI, APP for Applicant(s) : 1,
RULE SERVED BY DS for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/02/2011
ORAL
ORDER
The
applicant has filed this application for condonation of delay in
filing the application, seeking leave to appeal.
Heard
learned APP for the applicant.
In
the facts of the case, this application is allowed. The delay, in
filing the application seeking leave to appeal, is condoned.
Rule
is made absolute accordingly.
(Z.K.SAIYED,
J.)
sas
Top