Gujarat High Court High Court

Lakhi vs State on 15 March, 2010

Gujarat High Court
Lakhi vs State on 15 March, 2010
Author: Jayant Patel,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1346/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1346 of 2010
 

 


 

In


 

 


 

CRIMINAL
APPEAL No. 245 of 2010
 

 


 

 


 

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

 

LAKHI
@ LAKHMI @ LAXMI RAMESH KHODA KOLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BHARTI H RANA for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 


 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule.

Mr.Dabhi, learned APP waives service of notice of Rule for the
State.

Heard
Ms.Bharti, learned Counsel for the applicant and Mr.Dabhi, learned
APP for the State.

Considering
the facts and circumstances and the grounds stated in the
application, delay deserves to be condoned. Hence, condoned. The
application is allowed to the aforesaid extent. Rule made absolute
accordingly.


 

 


 


						
 (Jayant Patel, J.)
 


 


 

15.3.2010					(Rajesh
H. Shukla, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top