Gujarat High Court High Court

Jayantilal vs State on 13 January, 2010

Gujarat High Court
Jayantilal vs State on 13 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12519/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12519 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 424 of 2008
 

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

 

JAYANTILAL
LALJIBHAI KOTECHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates appearing for the parties.

This
application is filed seeking condonation of delay in filing Criminal
Revision Application No.424 of 2008. Delay is explained on the
ground that earlier, Special Criminal Application was filed out of
bonafide mistake and belief of the jurisdiction. Subsequently, the
same is converted into Criminal Revision Application.

Delay
is, therefore, condoned. Application disposed of.

(Akil
Kureshi, J.)

menon

   

Top