Gujarat High Court
Ajit vs State on 10 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1958/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1958 of 2008
In
CRIMINAL
MISC.APPLICATION No. 9990 of 2007
=========================================================
AJIT
SECURITIES THRO' JAYANTILAL MANILAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JAYANT P BHATT for
Applicant(s) : 1,
Mr
LR Pujari, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
MR
MANISH J PATEL for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/09/2008
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned APP for the
State.
The
delay caused in filing the leave to appeal has been sufficiently
explained in the application. This application is accordingly
allowed. The delay of 10 days caused in filing the leave to appeal is
condoned. Rule is made absolute accordingly.
[M.D.
SHAH, J.]
msp
Top