Gujarat High Court Case Information System
Print
CR.MA/11623/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11623 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11622 of 2010
In
CRIMINAL
APPEAL No. 1656 of 2010
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
PRATAPBHAI
DAHYABHAI THAKORE - Respondent(s)
=====================================
Appearance
:
MR JK SHAH, APP for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) :
1,
=====================================
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 04 days, caused
in filing the appeal. The reason for delay is set out in Para 3 and
4 of the application.
2.0 Rule
was issued by this Court on 8th February 2011, returnable
on 22nd February 2011. Direct service was permitted.
Rule is served. Learned advocate Mr. Bhavesh D. Hajare has
instructions to appear on behalf of respondent. Registry is
directed to permit to file his Vakalatnama, if not already filed.
3.0 For
the contents of the application, the same is allowed. Delay is
condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top