Gujarat High Court
Chunara vs State on 15 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10692/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10692 of 2010
In
CRIMINAL
APPEAL No. 1504 of 2010
=========================================
CHUNARA
SATTAR @ TANKI MANGABHAI SHIVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR AM
PAREKH for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/09/2010
ORAL
ORDER
Rule.
Mr.H.H. Parikh, learned Additional Public Prosecutor, waives service
of Rule on behalf of respondent-State.
Heard
Mr.A.M. Parekh, learned counsel for the applicant and Mr.H.H.
Parikh, learned Additional Public Prosecutor for the State.
In
view of averments made in the application, present application is
allowed in terms of Paragraph 4(B) and delay of 38 days caused in
preferring appeal is hereby condoned. Rule is made absolute to the
aforesaid extent.
(Z.
K. Saiyed, J)
Anup
Top