Gujarat High Court High Court

Kishan vs State on 18 March, 2009

Gujarat High Court
Kishan vs State on 18 March, 2009
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1668020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16680 of 2008
 

In


 

CRIMINAL
APPEAL No. 3097 of 2008
 

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

 

KISHAN
@ KUSHANBHAI JANUBHAI AANDHAR @ PANGA VARLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NN PRAJAPATI for
Applicant(s) : 1, 
Mr.Maulik Nanavati,A.P.P. for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
ORAL
ORDER

RULE.

Learned A.P.P. waives service.

Delay
of 232 days in filing the appeal is condoned in view of the averments
made in the application.

Sd/-

(D.H.WAGHELA,J.)

Jyoti

   

Top