Gujarat High Court High Court

Ahemad vs State on 17 February, 2011

Gujarat High Court
Ahemad vs State on 17 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11345/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11345 of 2010
 

In


 

CRIMINAL
APPEAL No. 1636 of 2010
 

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


 

AHEMAD
HUSSAIN MAMJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance
: 
MR
LR PATHAN for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Vijal Desai states that he is appearing on behalf of
respondent No.2 and seeks permission to file his Vakalatnama.
Permission is granted.

This
application is preferred by the applicant for condonation of delay of
23 days in preferring the Appeal.

Heard.

Considering
the facts and circumstances stated in the application, delay of 23
days in filing Appeal is condoned. Rule is made absolutely.

(Z.K.SAIYED,
J.)

ynvyas

   

Top