Gujarat High Court
State vs Chorasiya on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/14920/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14920 of 2010
In
CRIMINAL
APPEAL No. 2063 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
CHORASIYA
TARUN @ CHHOTU ATMASWARUP & 2 - Respondent(s)
=========================================================
Appearance
:
MS
CM SHAH, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
MR YM THAKORE for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 18 days in filing the appeal is condoned and rule is made absolute
with no order as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top