Gujarat High Court Case Information System
Print
CR.MA/5495/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5495 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5494 of 2011
=====================================
GEETABEN
SOMABHAI RATHOD - Applicant(s)
Versus
VISHAL
JAGMOHAN DOSHI & 1 - Respondent(s)
=====================================
Appearance
:
SUNITA S CHATURVEDI for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR
KARTIK PANDYA for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay. The applicant is
the original complainant.
2.0 Heard
learned advocate Ms. Sunita S. Chaturvedi for the applicant. The
learned advocate for the applicant invited attention of the Court to
the grounds set out for delay in Para 2 and 3.
3.0 Rule.
Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.
4.0 For
the contents of the application and the submissions made by the
learned advocate for the applicant, the application is allowed.
Delay is condoned. Rule is made absolute with no order as to costs.
4.1 Criminal
Appeal to be listed on 6th July 2011.
4.2 In
the meantime, learned Additional Public Prosecutor to verify as
to whether the State has prefer an appeal.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top