Gujarat High Court
Abhram vs State on 3 March, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/1167/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 1167 of 2010
 
In
 
CRIMINAL
REVISION APPLICATION No. 70 of 2010
 
======================================
 
ABHRAM
JIVAN SOLANKI - Applicant(s)
 
Versus
 
STATE
OF GUJARAT - Respondent(s)
 
======================================
 
Appearance : 
MR
BY MANKAD for Applicant
 
Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	
 
 
 
 
Date
: 03/03/2010 
 
 
 
ORAL
ORDER
	Heard
learned advocate for the parties.
	Considering
the averments made in paragraphs 2, 3 and 4 of the application, in my
view, sufficient cause is made out to condone delay of 38 days in
filing Criminal Revision Application. Delay is condoned. This
application is allowed.
	Office
is directed to list Criminal Revision Application on Board on
9.3.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top