Gujarat High Court
State vs Mahendrasingh on 8 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/15478/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15478 of 2010
In
CRIMINAL
MISC.APPLICATION No. 15476 of 2010
In
CRIMINAL APPEAL No. 2135 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MAHENDRASINGH
BHERUSINGH THAKUR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA, APP for Applicant(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 1 - 5.
MR PRASHANT MANKAD for Respondent(s) : 1 -
5.
MR DD CHUDASAMA for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Heard
Ld. APP for the applicant.
Delay
of 33 days in preferring the appeal is condoned. Rule is made
absolute with no order as to costs.
[
D.H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top