Gujarat High Court
State vs Karsanbhai on 3 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/6928/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6928 of 2010
In
CRIMINAL
APPEAL No. 1043 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KARSANBHAI
SAVSIBHAI PATEL CHAUDHARY - Respondent(s)
=========================================================
Appearance
:
MR.
DABHI, APP, for Applicant(s) : 1,
RULE SERVED BY DS for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
sufficient cause is shown, delay of 62 days caused in filing the
above numbered Criminal Appeal is condoned. This application is
allowed.
2. Rule
is made absolute.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top