Gujarat High Court High Court

Ghambhirji vs State on 21 June, 2011

Gujarat High Court
Ghambhirji vs State on 21 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8329/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8329 of 2011
 

In


 

CRIMINAL
APPEAL No. 492 of 2011
 

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


 

GHAMBHIRJI
ISHWARJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================================
 Appearance
: 
MR
ADIL MEHTA for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

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

The present application is filed
seeking condonation of delay of 38 days.

Heard learned Advocate Mr.Adil Mehta
for the applicant.

RULE.

Mr.Kartik Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the respondent-State.

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.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top