Gujarat High Court
Malek vs State on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/10875/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10875 of 2010
In
CRIMINAL
APPEAL No. 1163 of 2010
=========================================================
MALEK
SUWADKHAN KESARKHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR. DABHI, APP, for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
sufficient cause is shown, delay of 41 days caused in filing the
above numbered Criminal Appeal is condoned. This application is
allowed.
Rule
is made absolute.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top