Gujarat High Court High Court

Vijaybhai vs State on 12 August, 2010

Gujarat High Court
Vijaybhai vs State on 12 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/896/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 896 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 40 of 2010
 

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

 

VIJAYBHAI
MANSURBHAI MAND - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHAVESH D HAJARE for
Applicant(s) : 1, 
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
MRPRATIKYJASANI for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

This
application has been filed seeking condonation of delay of 106 days
in filing Criminal Revision Application No.40 of 2010.

Considering
the averments made in the application and submissions before me,
delay is condoned.

Criminal
Misc. Application stands disposed of.

(
AKIL KURESHI, J. )

kailash

   

Top