Gujarat High Court High Court

Abhay vs Sunmoon on 22 November, 2010

Gujarat High Court
Abhay vs Sunmoon on 22 November, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9688/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9688 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5312 of 2010
 

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


 

ABHAY
ROADWAYS,THRO'PROPRIETOR,SANJAY ARVINDBHAI SHAH - Applicant(s)
 

Versus
 

SUNMOON
ROADWAYS & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR ATIT D
THAKORE for
Applicant(s) : 1, 
MR SM SHUKLA for Respondent(s) : 1 - 2. 
MR HH
PARIKH, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 22/11/2010
 

ORAL
ORDER

Heard
Mr.Atit Thakore, learned counsel for the applicant.

In
view of averments made in the application, present application is
allowed in terms of paragraph 5(B). Delay of 38 days caused in
preferring Criminal Appeal is hereby condoned. Rule is made
absolute.

(Z.

K. Saiyed, J)

Anup

   

Top