Gujarat High Court
Vasantkumar vs Kasambhai on 15 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/7276/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7276 of 2009
In
CRIMINAL
MISC.APPLICATION No. 13760 of 2006
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
VASANTKUMAR
SHIVRAMDAS PATEL - Applicant
Versus
KASAMBHAI
YUSUFBHAI MIR & 1 - Respondents
=========================================================
Appearance :
MR
BHARAT K DAVE for
Applicant: 1,
MR MT SAIYAD for Respondent: 1,
MR MG NANAVATY
ADDL PUBLIC PROSECUTOR for Respondent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/03/2010
ORAL
JUDGMENT
Heard
learned advocate Mr. Dave for the applicant and Mr. Nanavaty for
respondent No. 2. None is present for respondent no.1.
The
delay of 4 days occurred in preferring Leave to Appeal is required
to be condoned for the reasons stated therein. Accordingly the same
is condoned. The application is allowed. Rule is made absolute.
The
Leave to Appeal may come up for hearing on 22.03.2010.
(S.R.BRAHMBHATT,
J.)
pallav
Top