Gujarat High Court
Girishkumar vs Kaminiben on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/2602/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2602 of 2010
In
CRIMINAL
REVISION APPLICATION No. 41 of 2010
=============================================
GIRISHKUMAR
JAYANTILAL JOSHI - Applicant(s)
Versus
KAMINIBEN
GIRISHKUMAR JOSHI & 3 - Respondent(s)
=============================================
Appearance :
MR
HRIDAY BUCH for Applicant(s) : 1,
MR YH VYAS for Respondent(s) : 1
- 3.
MR SHIVANG J SHUKLA AGP for Respondent(s) :
4,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/05/2010
ORAL
ORDER
Heard
learned advocate for the parties.
Sufficient
cause is shown to condone the delay of 12 days in preferring the
above Criminal Revision Application.
Accordingly,
this application is allowed.
Rule
is made absolute.
[Anant
S. Dave, J.]
*pvv
Top