Gujarat High Court High Court

========================================= vs Mr Mp Shah For on 3 February, 2011

Gujarat High Court
========================================= vs Mr Mp Shah For on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8834/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8834 of 2010
 

In


 

CRIMINAL
APPEAL No. 1328 of 2010
 

 
=========================================
 

STATE
OF GUJARAT 

 

Versus
 

VALJIBHAI
GHUSABHAI CHAVDA & 1 

 

========================================= 
Appearance
: 
MR LB DABHI APP for
Applicant 
MR MP SHAH for Respondent No.2 
MS.MEDHA PANDYA FOR
MS. KRUTI M SHAH for Respondent
No.2 
=========================================
 
	  
	 
	  
		 
			 

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)

As
per the endorsement made in the cause list, leave to delete the
respondent No.1 – original accused No.1 is granted as he has
died.

Since
sufficient cause is shows, delay of 111 days caused in filing the
above numbered Criminal Appeal against the respondent No.2 –
original accused No.2 is condoned.

Application
is accordingly allowed. Rule made absolute.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top