Gujarat High Court High Court

Toliyo vs State on 20 June, 2011

Gujarat High Court
Toliyo vs State on 20 June, 2011
Author: Z.K.Saiyed,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6718/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6718 of 2011
 

In


 

CRIMINAL
APPEAL No. 602 of 2011
 

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


 

TOLIYO
TERSINGH KATARA (ADIVASI) & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MS
SADHANA SAGAR for
Applicant(s) : 1, 
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 20/06/2011
 

ORAL
ORDER

Heard
Ms.Sadhana Sagar, learned counsel for the applicant and Ms.Nair,
learned Additional Public Prosecutor.

In
view of averments made in the application, present application is
allowed. Delay of 11 days caused in preferring the Criminal Appeal
is hereby condoned. Rule is made absolute accordingly.

(Z.

K. Saiyed, J)

Anup

   

Top