Gujarat High Court
Faruk vs State on 12 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13691/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13691 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13690 of 2011
In
CRIMINAL APPEAL No. 1231 of 2011
=========================================================
FARUK
@TENY HAJIMOHMMED CHHIPA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
BENAZIR M HAKIM for
Applicant(s) : 1,
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned APP waives service.
Delay of 110 days is
explained by the uncontroverted averments made in the application.
Therefore, delay is condoned and rule is made absolute with no order
as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top