Gujarat High Court High Court

State vs Umarbhai on 11 November, 2011

Gujarat High Court
State vs Umarbhai on 11 November, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10219/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10219 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 10217 of 2011
 

In
CRIMINAL APPEAL No. 913 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

UMARBHAI
SULEMAN MIYANA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.L.R.Pujari for the applicant-State of Gujarat. Though
notice of rule was served to respondent, nobody appears on behalf of
respondent.

Taking
into consideration the averments made in the application, sufficient
cause is made out for condoning the delay. Hence this application is
allowed. Delay is condoned. Rule is made absolute.

(
M.D. SHAH, J. )

syed/

   

Top