Gujarat High Court
Girishbhai vs Kailashbhai on 13 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/3104/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3104 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1203 of 2010
=================================================
GIRISHBHAI
DAHYABHAI SHAH - Applicant
Versus
KAILASHBHAI
TUKARAM CHIKHALIKAR & 1 - Respondents
=================================================
Appearance :
MS
VIDHI M SHODHAN for Applicant:
RULE NOT RECD BACK for Respondent:
1,
MS. CM SHAH, LD. APP for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/05/2010
ORAL
ORDER
Heard
learned advocate for the applicant. For the reasons stated in the
memo of application, and after hearing the advocate for the applicant
and other side, this application for condoning delay in preferring
the appeal deserves to be granted. Accordingly application is
allowed. Rule made absolute.
[
S.R. BRAHMBHATT, J ]
/vgn
Top