Gujarat High Court
State vs Narendrasinh on 6 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/11036/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11036 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11035 of 2010
In
CRIMINAL
APPEAL No. 1604 of 2010
======================================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NARENDRASINH
BATUKSINH GOHIL & 2 - Respondent(s)
=====================================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 3.
MR
JAYSINH R JADEJA for Respondent(s) : 1 -
3.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 25/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule was issued in this
application, which is filed for condonation of delay of 137 days, on
08.02.2011 returnable on 22.02.2011. Learned Advocate Mr.Jaysinh
R.Jadeja appears for the respondents.
Heard learned APP
Mr.Raval for the applicant-State and learned Advocate Mr.Jadeja for
the respondents.
For the contents of the
application, the same is allowed. Delay is condoned. Rule is made
absolute.
Registry to proceed.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top