Gujarat High Court High Court

Anilbhai vs State on 29 September, 2011

Gujarat High Court
Anilbhai vs State on 29 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11166/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11166 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 8160 of 2011
 

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

ANILBHAI
GOVINDBHAI VAGHASIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JITENDRA H SINGH for
Applicant(s) : 1, 
MR LR POOJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/09/2011 

 

ORAL
ORDER

It
is submitted by Mr.G.R.Manav, learned advocate that he has
instructions to appear for respondent no.2. Present application is
filed by the applicant to condone delay in filing criminal misc.
application.

Taking
into consideration averments made in the application and same has not
been controverted by the other side by filing an affidavit, I am of
the view that sufficient cause has been stated for not filing the
criminal misc. application in time and hence, delay caused in filing
the criminal misc. application is to be condoned and application is
required to be allowed.

For
the reasons stated above, application is allowed. Delay caused in
filing criminal misc. application is condoned. Rule is made absolute.

[M.D.Shah,
J.]

satish

   

Top