Gujarat High Court High Court

State vs Chamanbhai on 24 February, 2010

Gujarat High Court
State vs Chamanbhai on 24 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14548/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14548 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 12051 of 2009
 

In
CRIMINAL APPEAL No. 2055 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHAMANBHAI
LAKHMANBHAI LIMBASIYA & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
9. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 24/02/2010 

 

ORAL
ORDER

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

The
present application is filed for condonation of delay. Rule was
issued on 4.2.2010, making it returnable on 18.2.2010. On 18.2.2010,
the matter was adjourned for today. Rule issued by this Court is duly
served. Having heard learned advocate, Mr.Vyas, for the applicant
State of Gujarat, the delay is condoned. Rule is made absolute.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top