Gujarat High Court
Iswarbhai vs State on 22 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/13315/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13315 of 2009
In
CRIMINAL
APPEAL No. 2362 of 2009
=========================================================
ISWARBHAI
SHANABHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,MR PK SHUKLA for Applicant(s) : 1,
MR DC SEJPAL,
APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking condonation of delay of 439
days. Heard Ld. Advocate Mr. P.K. Shukla for the applicant.
Rule.
Ld. APP Mr. Sejpal waives service of rule on behalf of opponent
State.
Having
heard Ld. Advocate Mr. P.K. Shukla for the applicant and Ld. APP Mr.
Sejpal for the State and taking into consideration the contents of
the application, the application is allowed. Delay is condoned. Rule
made absolute.
[
RAVI R. TRIPATHI, J.]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top