Gujarat High Court
State vs Vinodbhai on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/13626/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13626 of 2010
In
CRIMINAL
MISC.APPLICATION No. 13623 of 2010
In
CRIMINAL
APPEAL No. 1851 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
VINODBHAI
JASHVANTLAL DANTANI - Respondent(s)
=========================================================
Appearance
:
Mr.J.K.
SHAH, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
Ms.SHILPA R SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 28/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
present application is filed seeking condonation of delay of 30 days.
Rule was issued on 14.02.2011 returnable on 28.02.2011. On service
of rule learned advocate Ms.Shilpa Shah appears for the respondent.
Heard learned APP Mr.J.K. Shah for the State and learned advocate
Ms.Shilpa R. Shah for the respondent. For the contents of the
application and taking into consideration the submissions made by the
learned APP and the learned advocate Ms.Shah, the delay is condoned.
The application is allowed. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top