Gujarat High Court High Court

Adambhai vs State on 19 March, 2010

Gujarat High Court
Adambhai vs State on 19 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14473/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14473 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 423 of 2009
 

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

ADAMBHAI
@ LALO DILAWARKHAN GHORI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MS BHAVIKA H KOTECHA for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/03/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

Rule.

Mr. Kartik Pandya, learned APP, waives service of rule on behalf of
respondent.

Considering
the facts and circumstances of the case and averments made in para 2
of the application, delay of 123 days stand condoned.

Civil
application is allowed. Rule is made absolute.

Office
is directed to list main matter on 30th March, 2010.

[ANANT
S. DAVE, J.]

//smita//

   

Top