Gujarat High Court
Appearance : vs Unknown on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/6549/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6549 of 2008
IN
CRIMINAL
APPEAL No. 1562 of 2008
WITH
CRIMINAL
MISC.APPLICATION No. 6553 of 2008
IN
CRIMINAL
APPEAL No. 1564 of 2008
===============================================
RIGAR
RAMSWAROOP CHUNILAL.
Versus
STATE
OF GUJARAT.
===============================================
Appearance :
Mr
CHIRAG M PAWAR for the Applicants.
Mr UR BHATT, APP,
for the Opponent.
===============================================
CORAM
:
HONOURABLE
MR. JUSTICE A. L. DAVE
and
HONOURABLE
MR. JUSTICE J. C. UPADHYAYA
Date
: 16/10/2008
ORAL
ORDER
Rule.
Learned Additional Public Prosecutor, Mr. Bhatt, waives service of
notice of Rule on behalf of the State.
Heard
learned Advocate for the applicants and learned Additional Public
Prosecutor for the State. Considering the contents of the
applications, we are of the opinion that the delay is properly
explained and the applications deserve to be allowed. The
applications are allowed. Delay caused in preferring the appeals is
condoned. Rule is made absolute.
[
A. L. DAVE, J. ]
[ J. C. UPADHYAY, J. ]
gt
Top