Gujarat High Court High Court

Faruk vs State on 12 October, 2011

Gujarat High Court
Faruk vs State on 12 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13691/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13691 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13690 of 2011
 

In
CRIMINAL APPEAL No. 1231 of 2011
 

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

 

FARUK
@TENY HAJIMOHMMED CHHIPA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BENAZIR M HAKIM for
Applicant(s) : 1, 
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 12/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule.

Learned APP waives service.

Delay of 110 days is
explained by the uncontroverted averments made in the application.
Therefore, delay is condoned and rule is made absolute with no order
as to costs.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top