Gujarat High Court
Pritiben vs Sureshbhai on 14 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/1624/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1624 of 2010
In
CRIMINAL
REVISION APPLICATION No. 47 of 2010
======================================
PRITIBEN
BIPINKUMAR DARJI - Applicant(s)
Versus
SURESHBHAI
KARAMSHIBHAI DODA (PATEL) & 1 - Respondent(s)
======================================
Appearance
:
MR. BA PATEL for Applicant
MR
HRIDAY BUCH for Respondent No.1
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/06/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Considering
the averments made in paragraphs 2, 3 and 4 of the application, in my
view, sufficient cause is made out to condone delay of 31 days in
filing Criminal Revision Application. Delay is condoned. This
application is allowed. Rule is made absolute.
Office
is directed to list Criminal Revision Application on Board on 21st
July 2010.
(ANANT
S. DAVE, J.)
(swamy)
Top