Gujarat High Court
State vs Kishorbhai on 10 February, 2010
Gujarat High Court Case Information System Print CR.MA/9563/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9563 of 2009 In CRIMINAL MISC.APPLICATION No. 9562 of 2009 In CRIMINAL APPEAL No. 1464 of 2009 ================================================= STATE OF GUJARAT - Applicant(s) Versus KISHORBHAI RAMJIBHAI GOHEL - Respondent(s) ================================================= Appearance : Mr.D.C. SEJPAL, ADDL PUBLIC PROSECUTOR for Applicant(s) : 1, RULE NOT RECD BACK for Respondent(s) : 1, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 10/02/2010 ORAL ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
application is filed seeking condonation of delay of 13 days. Rule
was issued on 20.01.2010 returnable today, viz. 10.02.2010.
Mr.Prakshak, learned advocate appears for the respondent-accused.
2. Heard
learned Additional Public Prosecutor, Mr.Sejpal for the
applicant-State and Mr.Prakshak for the respondent. For the contents
of the application and the submissions made by the learned APP, the
application is allowed. Delay is condoned. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top