Gujarat High Court Case Information System
Print
CR.MA/479/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 479 of 2011
In
CRIMINAL
MISC.APPLICATION No. 478 of 2011
In
CRIMINAL
APPEAL No. 66 of 2011
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
PINALKUMAR
SURESHBHAI PATEL & 50 - Respondent(s)
=====================================
Appearance
:
MR PANCHAL, SPL. APP for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 7,9 -
11,13 - 43,45 - 51.
UNSERVED-EXPIRED (R) for Respondent(s) : 8,
MR
SP MAJMUDAR for Respondent(s) : 12,
MR PP MAJMUDAR for
Respondent(s) : 12,
- for Respondent(s) : 0.0.0
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 09/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 13 days, caused
in filing the appeal.
2.0 Rule
was issued by this Court on 4th April 2011, returnable
today i.e. 9th May 2011.
3.0 Learned
Special Additional Public Prosecutor Mr. Panchal states that except
respondent no. 8, who has expired, all other respondents are served.
Learned advocates Mr. SP Majmudar and Mr. PP Majmudar have filed
their appearance for respondent no. 12. Though served, nobody
appears.
4.0 For
the contents of the application and the submissions made by the
learned Special Additional Public Prosecutor, the same is allowed.
Delay is condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top