Gujarat High Court High Court

State vs Chetankumar on 28 January, 2010

Gujarat High Court
State vs Chetankumar on 28 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11065/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11065 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 11064 of 2009
 

In
CRIMINAL APPEAL No. 1694 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHETANKUMAR
MAGANLAL PATEL & 18 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, APP for Applicant(s) : 1, 
None for Respondent(s) : 1
- 19. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 28/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is preferred seeking condonation of delay of 31
days by the State of Gujarat.

Heard
Ld. APP Mr. Vyas for the State.

Rule
returnable on 16/02/2010. D S Permitted.

[
RAVI R. TRIPATHI, J.]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top