Gujarat High Court
State vs Ajaysinh on 3 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/4047/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4047 of 2010
In
CRIMINAL
MISC.APPLICATION No. 4046 of 2010
In
CRIMINAL APPEAL No. 653 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
AJAYSINH
DILIPSINH VAGHELA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
HL JANI, APP for Applicant(s) : 1,
MR NS SHETH for Respondent(s) :
1 - 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/12/2010
ORAL
ORDER
Rule.
Learned Advocate Mr. Sheth waives service of Rule on behalf
respondents.
Heard.
In the facts and circumstances of the case, the delay is condoned.
Rule is made absolute accordingly.
(Z.K.SAIYED,
J.)
sas
Top