Gujarat High Court
Nilesh vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/12014/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12014 of 2010
In
CRIMINAL
APPEAL No. 1675 of 2010
=========================================
NILESH
ALIAS BOGHO DIPSINH DASHARIYA VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR SANJAY D
SUTHAR for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/10/2010
ORAL
ORDER
Rule.
Mr.H.L. Jani, learned Additional Public Prosecutor, waives service
of Rule on behalf of the respondent-State.
Heard
Mr.Sanjay D. Suthar, learned counsel for the applicant.
In
view of averments made in the application, present application is
allowed in terms of Paragraph 6(B). Delay of one day caused in
preferring the Criminal Appeal is hereby condoned. Application
stands disposed of accordingly. Rule is made absolute.
(Z.
K. Saiyed, J)
Anup
Top