Gujarat High Court
====================================== vs Mr Kt Dave on 17 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/11418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11418 of 2011
In
CRIMINAL
APPEAL No. 985 of 2011
======================================
IBRAHIM
ISABHAI MIYANA
Versus
INTELLIGENCE
OFFICER AND ANOTHER
======================================
Appearance
:
MR
PRATIK B BAROT for Applicant.
MR KT DAVE, Senior Central Govt.
Counsel for Respondent No.1.
MR KP RAVAL, APP for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel, Mr.K.T.Dave, appears for respondent no.1 and learned APP
appears for respondent no.2. Delay of 353 days in preferring the
appeal is explained by uncontroverted averments made in the
application. Therefore, delay is condoned and Rule is made absolute
with no order as to costs.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top