Gujarat High Court High Court

Bipinbhai vs State on 6 May, 2010

Gujarat High Court
Bipinbhai vs State on 6 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1462/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1462 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 89 of 2010
 

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


 

BIPINBHAI
KHANABHAI JADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
SHANTILAL M PATEL for
Applicant(s) : 1, 
MR UA TRIVEDI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the parties. Learned APP Mr. U.A. Trivedi
appears for respondent-State and waives service of RULE.

Considering
the averments made in the application in Paragraph 1 and 2,
sufficient case is shown and hence, delay of 123 days is condoned.
The application is allowed accordingly. Rule is made absolute.

(Anant
S. Dave, J.)

Caroline

   

Top