Gujarat High Court High Court

Ajit vs State on 10 September, 2008

Gujarat High Court
Ajit vs State on 10 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1958/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1958 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 9990 of 2007
 

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

 

AJIT
SECURITIES THRO' JAYANTILAL MANILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAYANT P BHATT for
Applicant(s) : 1, 
Mr
LR Pujari, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
MR
MANISH J PATEL for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
ORAL
ORDER

Heard
the learned advocate for the petitioner and the learned APP for the
State.

The
delay caused in filing the leave to appeal has been sufficiently
explained in the application. This application is accordingly
allowed. The delay of 10 days caused in filing the leave to appeal is
condoned. Rule is made absolute accordingly.

[M.D.

SHAH, J.]

msp

   

Top