Gujarat High Court
Vijay vs State on 26 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/502/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 502 of 2009
=========================================================
VIJAY
TRIBHOVANDAS KUBADIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 2,
MR KETAN D SHAH for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/02/2010
ORAL
ORDER
Having
heard the learned advocates for the parties, I find that cost of
Rs.20,000/- for condonation of delay imposed by the learned
Additional Judge by his order dated 6.11.2008 is extremely harsh.
The same is therefore reduced to Rs.5,000/-(Rupees five thousand).
The order of the learned Additional Sessions Judge, Gandhidham Kutch
stands modified accordingly. The petition is disposed of in above
terms.
(Akil
Kureshi, J.)
(vjn)
Top