Gujarat High Court
Vitthalbhai vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/205/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 205 of 2011
In
CRIMINAL
MISC.APPLICATION No. 204 of 2011
=====================================
VITTHALBHAI
LAKHMANBHAI SARVAIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR PP MAJMUDAR for Applicant(s)
: 1,MR SHAKTI S JADEJA for Applicant(s) : 1,
MR JK SHAH, APP for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 13 days in
filing the appeal.
2.0 Rule
was issued by this Court on 8th February 2011, returnable
on 22nd February 2011. Learned advocate Mr. Prashant
Khaderiya appears for respondent no. 2. Learned Additional Public
Prosecutor Mr. JK Shah appears for respondent no. 1.
3.0 Heard
learned advocates for the parties.
4.0 The
application is allowed. Delay is condoned. Rule is made absolute.
4.1 Registry
is directed to list the main matter being Criminal Misc.
Application No. 204 of 2011 on 7th March
2011.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top