Gujarat High Court
Adambhai vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/14473/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14473 of 2009
In
CRIMINAL
REVISION APPLICATION No. 423 of 2009
=============================================
ADAMBHAI
@ LALO DILAWARKHAN GHORI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS BHAVIKA H KOTECHA for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule.
Mr. Kartik Pandya, learned APP, waives service of rule on behalf of
respondent.
Considering
the facts and circumstances of the case and averments made in para 2
of the application, delay of 123 days stand condoned.
Civil
application is allowed. Rule is made absolute.
Office
is directed to list main matter on 30th March, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top