Gujarat High Court High Court

Kasat vs State on 11 May, 2011

Gujarat High Court
Kasat vs State on 11 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4120/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4120 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4119 of 2011
 

In
CRIMINAL REVISION APPLICATION No. 398 of 2004
 

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

KASAT
@ SONS - PROP. RAJESHBHAI JAGDISHBHAI KASAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HR PRAJAPATI for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/05/2011 

 

ORAL
ORDER

It
is submitted by learned Advocate for the applicant that on 17.02.2005
matter was not listed on his daily board. Therefore, he could not
remain before this Court on 17.02.2005. He has placed on record copy
of his daily board (Annexure -A), which shows that this matter was
not listed in his daily board.

Having
heard learned Advocate for the applicant, delay caused in preferring
application is condoned. Present application is accordingly allowed
in terms of para 7(b).

[M.D.Shah,
J.]

satish

   

Top