Gujarat High Court High Court

Dadubhai vs State on 26 April, 2011

Gujarat High Court
Dadubhai vs State on 26 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3808/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3808 of 2011
 

In


 

CRIMINAL
APPEAL No. 311 of 2011
 

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

 

DADUBHAI
ISHWARBHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RUTUL DESAI for MR KAUSHAL D PANDYA
for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The present application
is filed by the original accused-applicant herein seeking condonation
of delay of 38 days caused in filing the Criminal Appeal.

Heard learned Advocate
Mr.Rutul Desai for learned Advocate Mr.Kaushal D.Pandya for the
applicant.

RULE. Learned
APP Mr.Pandya waives service of Rule on behalf of the
respondent-State.

Having heard the
learned Advocate for the applicant and for the contents of the
application, the same is allowed. Delay is condoned. Rule is made
absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top