Gujarat High Court
Appearance : vs Unknown on 26 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12447/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12447 of 2006
In
CRIMINAL
REVISION APPLICATION No. 729 of 2006
=========================================================
SUDHABEN
JAISUKHBHAI RAVRANI
Versus
STATE
OF GUAJRAT AND OTHERS
=========================================================
Appearance :
MR
SHAKEEL A QURESHI for the Applicant
MR HL
JANI, ADDITIONAL PUBLIC PROSECUTOR for Opponent No.1
None for Opponent Nos.2 and
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/11/2006
ORAL
ORDER
Present is the
application seeking condonation of delay of 15 days in filing
Criminal Revision Application.
RULE.
Mr.H.L.Jani, learned Additional Public Prosecutor waives service of
Rule on behalf of the opponent No.1.
For the contents of the
application and the submissions made by the learned advocate for the
applicant, the application is allowed. Delay is condoned. Rule is
made absolute. Office to proceed.
(RAVI R.TRIPATHI, J.)
*Shitole
Top