Gujarat High Court High Court

State vs Mahammad on 3 October, 2011

Gujarat High Court
State vs Mahammad on 3 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1193/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1193 of 2011
 

In


 

CRIMINAL
APPEAL No. 117 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHAMMAD
IQBAL @ TOPIVADA KARIMBHAI SHEKH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK PANDYA ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 03/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Delay
of 42 days in preferring the appeal is condoned and Rule is made
absolute with no order as to costs.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,
J.)

(KMG
Thilake)

   

Top