Gujarat High Court
Chimanbhai vs Satyam on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/12927/2009 1/ 1 ORDER
IN
THE HIGH CO URT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12927 of 2009
In
CRIMINAL
MISC.APPLICATION No. 12925 of 2009
=========================================
CHIMANBHAI
MARGHABHAI SHROFF - Applicant(s)
Versus
SATYAM
DAIRY LTD & 3 - Respondent(s)
=========================================
Appearance
:
MS
ROOPAL R PATEL for Applicant(s) : 1,
RULE SERVED for Respondent(s)
: 1,
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2,
RULE NOT RECD BACK for Respondent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/01/2010
ORAL
ORDER
This
application has been filed for condoning delay of 458 days in
preferring Criminal Appeal.
Heard
learned advocate for the parties.
Considering
the submissions and averments made in the application, as sufficient
cause for delay in preferring Criminal Appeal has been shown, the
delay of 458 days in preferring Criminal Appeal is hereby condoned.
Rules is made absolute.
(Z.K.SAIYED,
J.)
ynvyas
Top