Gujarat High Court High Court

Chunara vs State on 15 September, 2010

Gujarat High Court
Chunara vs State on 15 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10692/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10692 of 2010
 

In


 

CRIMINAL
APPEAL No. 1504 of 2010
 

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


 

CHUNARA
SATTAR @ TANKI MANGABHAI SHIVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR AM
PAREKH for
Applicant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/09/2010
 

ORAL
ORDER

Rule.

Mr.H.H. Parikh, learned Additional Public Prosecutor, waives service
of Rule on behalf of respondent-State.

Heard
Mr.A.M. Parekh, learned counsel for the applicant and Mr.H.H.
Parikh, learned Additional Public Prosecutor for the State.

In
view of averments made in the application, present application is
allowed in terms of Paragraph 4(B) and delay of 38 days caused in
preferring appeal is hereby condoned. Rule is made absolute to the
aforesaid extent.

(Z.

K. Saiyed, J)

Anup

   

Top