Gujarat High Court High Court

State vs Piyushbhai on 27 January, 2010

Gujarat High Court
State vs Piyushbhai on 27 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7637/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7637 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 7636 of 2009
 

In
 


CRIMINAL
APPEAL No. 1168 of 2009
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

PIYUSHBHAI
SHANKARBHAI KHARANDA - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.J.M.
PANCHAL, SPECIAL PUBLIC PROSECUTOR with Mr.K.J. PANCHAL, ADDITIONAL
SPECIAL PUBLIC PROSECUTOR for the applicant. 
None for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 27/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned Special Public Prosecutor Mr.J.M. Panchal. The present
application is filed seeking condonation of delay of 122 days.

2. Rule
returnable on 11th February 2010. Direct service is
permitted.

(RAVI
R. TRIPATHI, J.)

(J.C.

UPADHYAYA, J.)

karim

   

Top