Gujarat High Court High Court

State vs Bhavandas on 3 February, 2011

Gujarat High Court
State vs Bhavandas on 3 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7280/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7280 of 2010
 

In


 

CRIMINAL
APPEAL No. 1094 of 2010
 

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

 

STATE
OF GUJARAT,FOR & ON BEHALF OF S A PATEL,FOOD INSPECTOR -
Applicant(s)
 

Versus
 

BHAVANDAS
THARUMAL JENVANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI Ld. APP for Applicant(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 1 - 2. 
MR DK MODI for Respondent(s) : 2, 
MR MD
MODI for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the parties and considered the averments
made in the memo of this application. Sufficient cause is shown to
condone the delay of 31 days caused in preferring the above appeal.
Hence, delay is condoned. Rule made absolute.

(Z.K.

SAIYED, J)

mandora/

   

Top