Gujarat High Court
Shri vs The on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/8167/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8167 of 2005
In
CRIMINAL
REVISION APPLICATION No. 559 of 2005
=========================================================
SHRI
ILIYAS GULAMBHAI SHAIKH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,MR SIKANDER SAIYED for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
MR KB ANANDJIWALA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/09/2008
ORAL
ORDER
Heard
learned advocates for the parties.
After
considering the averments made in the application, sufficient cause
is shown occurred in filing the revision application belatedly.
Hence, the application is allowed by condoning the delay caused in
filing the revision application. Rule is made absolute accordingly.
(M.D.Shah,
J.)
Sreeram.
Top