Gujarat High Court High Court

Geetaben vs Vishal on 23 June, 2011

Gujarat High Court
Geetaben vs Vishal on 23 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5495/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5495 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 5494 of 2011
 

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

GEETABEN
SOMABHAI RATHOD - Applicant(s)
 

Versus
 

VISHAL
JAGMOHAN DOSHI & 1 - Respondent(s)
 

===================================== 
Appearance
: 
SUNITA S CHATURVEDI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR
KARTIK PANDYA for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Present
application is filed seeking condonation of delay. The applicant is
the original complainant.

2.0 Heard
learned advocate Ms. Sunita S. Chaturvedi for the applicant. The
learned advocate for the applicant invited attention of the Court to
the grounds set out for delay in Para 2 and 3.

3.0 Rule.

Learned Additional Public Prosecutor Mr. Pandya waives service of
process of Rule.

4.0 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 with no order as to costs.

4.1 Criminal
Appeal to be listed on 6th July 2011.

4.2 In
the meantime, learned Additional Public Prosecutor to verify as
to whether the State has prefer an appeal.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top