Gujarat High Court
Waghela vs State on 8 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14512/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14512 of 2009
In
CRIMINAL
MISC.APPLICATION No. 14511 of 2009
=========================================================
WAGHELA
ANILKUMAR NATHALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Applicant(s) : 1,
MR MG NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/02/2010
ORAL
ORDER
Endorsement
on the Board shows that Rule has already been served to the
respondent no.2. However, nobody has appeared on behalf of
respondent no.2.
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph 8(B). Delay of 30 days caused in
preferring Leave to Appeal is hereby condoned. Application stands
disposed of accordingly.
Rule
is made absolute.
(Z.
K. Saiyed, J)
Anup
Top