Gujarat High Court High Court

Appearance : vs Unknown on 26 October, 2010

Gujarat High Court
Appearance : vs Unknown on 26 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12447/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12447 of 2006
 

In


 

CRIMINAL
REVISION APPLICATION No. 729 of 2006
 

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


 

SUDHABEN
JAISUKHBHAI RAVRANI 

 

Versus
 

STATE
OF GUAJRAT AND OTHERS 

 

=========================================================
 
Appearance : 
MR
SHAKEEL A QURESHI for the Applicant 
MR HL
JANI, ADDITIONAL PUBLIC PROSECUTOR for Opponent No.1               
None for Opponent Nos.2 and
3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/11/2006 

 

 
 
ORAL
ORDER

Present is the
application seeking condonation of delay of 15 days in filing
Criminal Revision Application.

RULE.

Mr.H.L.Jani, learned Additional Public Prosecutor waives service of
Rule on behalf of the opponent No.1.

For the contents of the
application and the submissions made by the learned advocate for the
applicant, the application is allowed. Delay is condoned. Rule is
made absolute. Office to proceed.

(RAVI R.TRIPATHI, J.)

*Shitole

   

Top