Gujarat High Court
Hamirbhai vs Vijaykumar on 19 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/440/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 440 of 2011
In
CRIMINAL
MISC.APPLICATION No. 6601 of 2009
With
CRIMINAL
MISC.APPLICATION No. 441 of 2011
In
CRIMINAL MISC.APPLICATION No. 440 of
2011
=========================================================
HAMIRBHAI
PRABHATBHAI VAGH - Applicant(s)
Versus
VIJAYKUMAR
NAROTTAMBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR PN BAVISHI for Applicant(s)
: 1,
MR MD PANDYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/01/2011
ORAL
ORDER
Criminal
Misc. Application No.441 of 2011 is filed for condonation of delay of
357 days in preferring the restoration application being Criminal
Misc. Application No.440 of 2011.
In
the interest of justice, delay is condoned. Main matter i.e. Criminal
Misc. Application No.6601 of 2009 is restored to file. It is,
however, on the condition that petitioner shall deposit Rs.2,500/-
with the State Legal Services Authorities within a week from today.
Both
these applications disposed of accordingly.
(AKIL
KURESHI, J.)
(ashish)
Top