Gujarat High Court Case Information System
Print
CR.MA/8811/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8811 of 2009
In
CRIMINAL
APPEAL No. 1364 of 2009
=========================================
STATE
OF GUJARAT
Versus
VAGHRI
JAVANBHAI DEVABHAI
=========================================
Appearance :
MR DEVANG
VYAS APP for Applicant,
RULE SERVED for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present Application is filed seeking condonation of delay of
09 days. Rule was issued by this Court on 23rd November,
2009, returnable on 14th December, 2009. The same is
reported to have been served. Nobody appears. Having heard learned
APP Mr. Vyas for the applicant State and having gone through the
contents of the Application, the application is allowed. Delay is
condoned. Rule made absolute.
Registry
is directed to call for Record and Proceedings so as to reach this
Court on or before 8th February, 2010. Matter to be
listed on 09th February, 2010.
(RAVI
R. TRIPATHI, J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top