Gujarat High Court
========================================= vs Rule Served By Ds For on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/6015/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6015 of 2010
In
CRIMINAL
MISC.APPLICATION No. 6014 of 2010
In
CRIMINAL
APPEAL No. 907 of 2010
=========================================
STATE
OF GUJARAT
Versus
SUDHIR
BALUBHAI DABHI & 3
=========================================
Appearance
:
MR RC KODEKAR APP for
Applicant
RULE SERVED BY DS for
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
sufficient cause is shown, the delay of 17 days caused in filing the
above numbered criminal appeal against the respondents, is condoned.
Application
is accordingly allowed. Rule made absolute.
[
A. M. KAPADIA, J. ]
[
BANKIM N. MEHTA, J. ]
vijay
Top