Gujarat High Court
Ahemad vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/11345/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11345 of 2010
In
CRIMINAL
APPEAL No. 1636 of 2010
=========================================
AHEMAD
HUSSAIN MAMJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR
LR PATHAN for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/02/2011
ORAL
ORDER
Learned
advocate Mr. Vijal Desai states that he is appearing on behalf of
respondent No.2 and seeks permission to file his Vakalatnama.
Permission is granted.
This
application is preferred by the applicant for condonation of delay of
23 days in preferring the Appeal.
Heard.
Considering
the facts and circumstances stated in the application, delay of 23
days in filing Appeal is condoned. Rule is made absolutely.
(Z.K.SAIYED,
J.)
ynvyas
Top