Gujarat High Court High Court

Mukeshbhai vs State on 16 March, 2011

Gujarat High Court
Mukeshbhai vs State on 16 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1531/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1531 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 1530 of 2011
 

In
 

CRIMINAL
APPEAL No. 1591 of 2010
 

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

MUKESHBHAI
ISHWARLAL PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

===================================== 
Appearance
: 
MR CHETAN K PANDYA for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed seeking condonation of delay of 70 days caused
in filing the Restoration Application of Criminal Appeal No. 1591 of
2010.

2.0 Heard
learned advocate Mr. Chetan K. Pandya for the applicant –
original appellant.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Raval waives service of
process of Rule.

4.0 For
the contents of the application and the submissions made by the
learned advocate for the applicant, the application is allowed.
Delay is condoned. Rule is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top