Gujarat High Court High Court

Patel vs State on 19 July, 2010

Gujarat High Court
Patel vs State on 19 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3854/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3854 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3852 of 2010
 

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


 

PATEL
ARVINDKUMAR MOHANLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
KANJIBHAI M BHUT for Applicant(s) : 1, 
MR DEVANG VYAS ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR.DIPAK B PATEL for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

Heard.

For
the reasons reasons stated in the application, the delay of 20 days
in filing the Appeal is hereby condoned. Rule is discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top