Gujarat High Court High Court

State vs Shanabhai on 25 January, 2011

Gujarat High Court
State vs Shanabhai on 25 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5843/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5843 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5841 of 2010
 

In


 

CRIMINAL
APPEAL No. 903 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SHANABHAI
@ RAJESHBHAI RAVJIBHAI CHUNARA VAGHARI - Respondent(s)
 

=========================================
 
Appearance : 
MR
LB DABHI APP for
Applicant 
MR MM TRIMIZI for
Respondent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1 Since
sufficient cause is shown, delay of 28 days caused in filing the
above numbered Criminal Appeal is condoned.

2 Application
is accordingly allowed. Rule made absolute.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

pnnair

   

Top